IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26906 of 2010
MUNCHUN SAH
Versus
STATE OF BIHAR
-----------
3. 21.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 387, 307, 120 (B)/34
of the Indian Penal Code and 3/4 Explosive
Substance Act.
Considering that the petitioner was refused
bail earlier by an order dated 21.01.2010 vide
Cr.Misc. No. 906 of 2010 and the Trial Court in
seisin of the case is taking keen interest in
proceedings, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
Fahad. ( Anjana Prakash, J. )