IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43957 of 2010
BANDHU DUBEY @ DINBANDHU DUBEY SON OF LATE TAKHI
DUBEY @ MAHARAJ JEE
Versus
THE STATE OF BIHAR
-----------
3. 24.3.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/s.394 of the Indian Penal Code and 27 of the Arms
Act.
Considering that the petitioner is named in the First
Information Report as one of the robbers, 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
take recourse to Sections 62 and 66 Cr.P.C. for summoning
the witnesses.
Narendra/ ( Anjana Prakash, J. )