High Court Patna High Court - Orders

Amit Kumar @ Butan @ Buttan Singh vs The State Of Bihar on 24 September, 2010

Patna High Court – Orders
Amit Kumar @ Butan @ Buttan Singh vs The State Of Bihar on 24 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.30641 of 2010
             AMIT KUMAR @ BUTAN @ BUTTAN SINGH
                      S/O TUNTUN SINGH
                             Versus
                     THE STATE OF BIHAR
                            -----------

3. 24.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 307/34 of the Indian

Penal Code and Section 27 of the Arms Act.

It has been submitted that the petitioner

was refused bail earlier by an order dated 11.01.2010

vide Cr. Misc. No. 46060 of 2009, considering the

seriousness of the nature of the offence.

Considering the background in which the

occurrence took place for extortion, I am not inclined

to review my earlier order.

The application is once again rejected with a

direction to the Trial Court to expedite the trial.

      Fahad.                              ( Anjana Prakash, J. )