IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1233 of 2010
AJEET PASWAN @ AJEET KUMAR PASWAN
Versus
STATE OF BIHAR
-----------
4. 24.1.2011 The lower court records have been received.
Heard counsel for the appellant and counsel for the
State.
While considering the prayer for bail of this
appellant, namely, Ajeet Paswan alias Ajeet Kumar Paswan, we
noticed consistent evidence of three eye witnesses, namely,
P.W.2, P.W. 3 and P.W. 7. They all had witnesses that this
appellant had stabbed the Headmaster of the school. Considering
this, we do not feel inclined to grant bail to him.
The prayer for bail is rejected.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth