High Court Patna High Court - Orders

Md.Idu vs The State Of Bihar on 23 August, 2010

Patna High Court – Orders
Md.Idu vs The State Of Bihar on 23 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.15346 of 2010
                         MD.IDU S/O MD. FIROZ
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

3. 23.08.2010. Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 401,307,

120-B of the Indian Penal Code and 27 of the

Arms Act and 3/4/5 of the Explosive Substance

Act.

Considering that the petitioner was

arrested with bombs and daggers, I am not

inclined to grant bail to the petitioner.

Prayer for bail is rejected.

The trial court is directed to expedite the

trial in view of the serious nature of the offence.

         Fahad.                               ( Anjana Prakash, J )