IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8631 of 2011
KANHAIYA SINGH, S/o Krishna Nandan Singh.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 25 (1-B) A, 26 and 35 of the
Arms Act.
Considering that the petitioner was arrested with
illegal arms while he was on bail and, therefore, has
misused the privilege of bail, 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.
(Anjana Prakash, J.)
Vikash/-