IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18923 of 2010
1. ARUN KUMAR @ RAKESH JI, SON OF CHANDESHWAR RAI
2. S. KUMAR @ SANJAY KUMAR @ SANJAY RAI, SON OF
YADUNANDAN RAI.
Versus
THE STATE OF BIHAR
-----------
2. 24.06.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Sections 307, 324, 326, 427, 120(B), 109, 302 of
the Indian Penal Code, and Sections ¾ of Explosive Substance
Act and Section 17 of C.L.A. Act.
The petitioners were allowed bail by an order dated
18.3.2010 vide Cr. Misc. 9877 of 2010 and 9876 of 2010 on the
submission that they had no antecedents. However, when an
enquiry was made into the matter, it was found that the
petitioners have criminal antecedents.
In view of such, I am not inclined to grant bail to the
petitioners.
The prayer for bail is rejected.
The trial court is directed to expedite the trial in view
of the nature of the offence.
( Anjana Prakash, J.)
S.Ali