High Court Patna High Court - Orders

Birendra Yadav vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Birendra Yadav vs State Of Bihar on 24 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.32049 of 2010
             BIRENDRA YADAV S/O MANELAL YADAV
                             Versus
                       STATE OF BIHAR
                            -----------

2. 24.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 302/34 of the Indian

Penal Code.

Considering that there is direct allegation

against the petitioner of having shot dead the

deceased, I am not inclined to grant bail to the

petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial.

Fahad. ( Anjana Prakash, J. )