Patna High Court – Orders
Md. Shamshad vs The State Of Bihar on 24 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6657 of 2011
MD. SHAMSHAD SON OF MD. ZAINUL
Versus
THE STATE OF BIHAR
-----------
2. 24.3.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.25(1-A), 25(1-B)AC, 26(i)(ii)(iii) of the Arms Act.
Considering that the petitioner was engaged in
manufacturing 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.
Narendra/ ( Anjana Prakash, J. )