High Court Patna High Court - Orders

Pramod Singh vs The State Of Bihar on 4 October, 2010

Patna High Court – Orders
Pramod Singh vs The State Of Bihar on 4 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33239 of 2010
                           PRAMOD SINGH
             S/O LATE RAM CHANDAR SINGH @ P.P. SAHEB
                                 Versus
                        THE STATE OF BIHAR
                                -----------

2. 04.10.2010 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 is named in

the dying declaration and the occurrence took place

on account of demands of rangdari, I am not

inclined to grant bail to the petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial in view of the serious nature of the offence.

      Fahad.                                ( Anjana Prakash, J. )