High Court Patna High Court - Orders

Ankit Singh @ Ankit Kumar vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Ankit Singh @ Ankit Kumar vs The State Of Bihar on 25 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.7071 of 2011
        Ankit Singh @ Ankit Kumar son of Sri Upendra Singh @ Upendra Kumar
                                       Versus
                                 The State Of Bihar

                                               With

                              Cr. Misc. No. 7621 of 2011
                  Sumit Kumar @ Sumit Kunwar son of Sri Ramphal Singh
                                        Versus
                                  The State Of Bihar
                                       -----------

3/ 25.07.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 307/34 of the Indian Penal Code, section 27

of the Arms Act and section 3, 4, and 5 of Explosives Substance

Act.

Considering the nature of allegation as also the

antecedents of the petitioners, I am not inclined to grant bail to

petitioners.

Prayer for bail is rejected.

The Trial Court is directed to send a list of the witnesses

fixing specific dates for their examination along with a copy of this

order to the Superintendent of Police, Begusarai, who is directed to

ensure the attendance of the witnesses on the date fixed so that there

is no further delay in the trial.

          JA/-                                                        (Anjana Prakash,J.)