IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28803 of 2010
SUBODH KUMAR SINGH @ SUBODH JEE, S/o Ravindra Kumar Singh.
Versus
THE STATE OF BIHAR
-----------
02. 25.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 121, 121A, 122, 124A, 120B
and 414 of the Indian Penal Code, Sections 25(1-B) A, 26
and 35 of the Arms Act, Sections 4 and 5 of the Explosive
Substance Act, Section 17 of C.L.A. Act and Sections 18,
19 and 20 of Unlawful Assembly Prevention Act.
On suspicion the house of one Gupteshwar
Singh was raided and on search huge amount of
incriminating articles such as arms, explosive substance
and detonators was recovered. It was stated that the
petitioner had taken the said flat on rent.
Considering the same, 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
in view of the serious nature of the offence.
(Anjana Prakash, J.)
Vikash/-