IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13306 of 2011
RAVI SINHA
Versus
THE STATE OF BIHAR
-----------
2 21.6.2011 Heard learned counsel for the parties.
Petitioner and co-accused Ajay took
informant’s vehicle on hire for Chapra which was
taken by informant’s son but did not return nor
the vehicle came back, later dead body of
informant’s son was found in a well, according
to learned counsel, near the house of co-accused
that goes to show that act was of the persons
who had hired the vehicle and petitioner is one
of them.
Hence, prayer for bail on behalf of
petitioner is rejected.
However, the trial is directed to be
expedited.
AI ( Mandhata Singh, J.)