IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32453 of 2011
Chunni Mahto son of late Sarveshwar Mahto
Versus
The State Of Bihar
-----------
2/ 29.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under section 307 and other allied sections of the Indian
Penal Code.
Considering that the petitioner was caught right at the
spot when he and his companions chased the informant and
attempted to finish him off, 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.)