High Court Patna High Court - Orders

Manoj Ram @ Manoj Kumar vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Manoj Ram @ Manoj Kumar vs State Of Bihar on 28 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23066 of 2010
                  MANOJ RAM @ MANOJ KUMAR, SON OF BHUTTO RAM
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 28.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 302 of the Indian Penal Code.

Considering that the petitioner gave repeated

Chhura blow on the person of the deceased, 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.

( Anjana Prakash, J.)
S.Ali