IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42910 of 2010
BINOD YADAV son of Parmehswar Yadav
Versus
THE STATE OF BIHAR
-----------
4/ 14.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 302, 120-B/34 of the Indian Penal Code and
27 of the Arms Act.
Considering that even earlier the petitioner had
participated in an occurrence in attempt to kill the deceased and the
fact that the petitioner is named in the First Information Report as
also that he remained absconding since last eight years, I am not
inclined to grant bail to petitioner.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in view
of the serious nature of the offence.
JA/- (Anjana Prakash,J.)