IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32752 of 2011
Akhilesh Paswan son of Ram Chandra Paswan
Versus
The State Of Bihar
-----------
2/ 30.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 302 and other allied sections of the Indian
Penal Code.
Considering that the deceased was done to death since
he refused to give Rangdari to the accused persons, 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.)