IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14835 of 2010
DHANANJAY KUMAR @ DHANANJAY SHARMA SON OF LATE
RAM BHART SINGH @ RAM BHAGAT SINGH
Versus
STATE OF BIHAR
-----------
3. 29.6.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 414, 121 and 121A of the Indian Penal
Code and 25(1-b)A/26/35 of the Arms Act as well as 17 of the
Criminal Law Amendment Act and 15, 16, 17 of the Unlawful
Activity Prevention Act.
When the Tavera car, which the petitioner was driving,
was intercepted on suspicion, from the possession of the petitioner
some cartridges were recovered and from between the seats in the
front in a bag huge amount of cartridges were recovered.
The submission is that from the conscious possession of
the petitioner only 15 cartridges were recovered, whereas rest of
the recovery was not from his conscious possession.
However, considering the huge number of cartridges
that have been recovered suggesting that the accused persons
were dealers in arms, 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
positively conclude the same within a period of nine months in view
of the serious nature of the offence. For summoning the witnesses
-2-
the court below shall resort to Section 62 and 66 of the Cr.P.C. so
that there is no unnecessary delay in the trial.
( Anjana Prakash, J. )
Narendra/