IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31260 of 2010
BABLU KUMAR @ BABLU GOPE @ AMARJEET KUMAR @ DABLU, SON OF
SRI SOHRAI RAI
Versus
STATE OF BIHAR
-----------
2. 27.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 120B/34 of the Indian Penal Code,
Section 27 of the Arms Act and Sections 3/5 of the Explosive
Substance Act.
Considering that there is allegation against the
petitioner of having caused the death of the deceased along
with other co-accused persons, 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 in view
of the serious nature of the offence.
( Anjana Prakash, J.)
S.Ali