High Court Patna High Court - Orders

Dilip Singh vs State Of Bihar on 23 November, 2010

Patna High Court – Orders
Dilip Singh vs State Of Bihar on 23 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.38221 of 2010
                         DILIP SINGH son of Nagendra Singh
                                       Versus
                                 STATE OF BIHAR
                                      -----------

2/ 23.11.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 147, 148, 149, 353, 307 of the Indian Penal

Code and section 25(1-B) A, 26, 35 and 27 of the Arms Act.

Considering the nature of allegation against the petitioner

that the firing at the police force took place when the police had

gone to recover the victims of a kidnapping case and they were

recovered from the flat of the petitioner, I am not inclined to grant

bail to the petitioner.

Prayer for bail is rejected.

The Chief Judicial Magistrate, Patna, is hereby directed

to commit the case to the court of Sessions within a period of four

weeks from the date of receipt/production of a copy of this order and

thereafter the trial court shall expedite the trail and conclude it

positively within a period of nine months in view of the serious

nature of the offence.

     JA/-                                                       (Anjana Prakash, J.)