IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15346 of 2010
MD.IDU S/O MD. FIROZ
Versus
THE STATE OF BIHAR
-----------
3. 23.08.2010. Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 401,307,
120-B of the Indian Penal Code and 27 of the
Arms Act and 3/4/5 of the Explosive Substance
Act.
Considering that the petitioner was
arrested with bombs and daggers, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The trial court is directed to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J )