Patna High Court Cr.Misc. No.27458 of 2011 (2) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27458 of 2011
======================================================
Paras Nath Singh
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 02-09-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is in jail custody for near about one year
in a case registered under Sections 302 of the Indian Penal Code
and 27 of the Arms Act on the allegation that he opened fire twice
as a result of which deceased sustained firearm injury and died
then and there.
The contention of the learned counsel for the
petitioner is that the petitioner has been implicated in this case on
account of pervious enmity and land dispute. It is further pointed
out that the petitioner is a retired person and the deceased was a
man of dubious character and he might has been killed by some
unknown persons but the petitioner has been dragged in this case
on account of above stated enmity. I am not, at all, convinced with
the submissions of learned counsel for the petitioner.
Accordingly, the prayer for bail of the petitioner in
connection with Bakhtiyarpur P.S. Case No. 137 of 2010
Patna High Court Cr.Misc. No.27458 of 2011 (2) dt.02-09-2011
corresponding to Sessions Trial No. 1742 of 2010 pending in the
court of learned Additional Sessions Judge-V, Barh, Distt- Patna
is, hereby, rejected. However, the learned trial court should
expedite the trial of the petitioner and try to dispose of the same as
early as possible.
(Hemant Kumar Srivastava, J)
Bhardwaj/-