High Court Patna High Court - Orders

Azad Kumar vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Azad Kumar vs State Of Bihar on 13 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.27378 of 2010
                 AZAD KUMAR, S/o Sri Kedar Ram.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 13.08.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 379 and 402 of the

Indian Penal Code read with Sections 3, 4 & 5 of the

Explosive Substance Act.

Considering that the petitioner was arrested

along with some articles which are used in

preparation of bombs, I am not inclined to grant bail

to the petitioner. The prayer for bail is rejected.

The trial court is directed to expedite the

trial and conclude it in view of the serious nature of

the offence.

(Anjana Prakash, J.)
Vikash/-