High Court Patna High Court - Orders

Asraf Alam vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Asraf Alam vs The State Of Bihar on 25 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.20802 of 2011
                                            Asraf Alam
                                               Versus
                                        The State Of Bihar
                                              -------

03 25.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although petitioner is in jail custody since 26.4.2011

in a case registered under sections 341, 323, 324, 326, 307 and

504/34 of the Indian Penal Code but taking into consideration

that there is specific allegation against the petitioner that he set

the informant on fire, I am not inclined to release the petitioner

on bail.

Accordingly, prayer for bail of the petitioner in

connection with Srinagar Pujaha P.S. Case no.09/2011 pending

in the court of the Chief Judicial Magistrate, Bettiah, West

Champaran is, hereby, rejected.

     Shahid                                   (Hemant Kumar Srivastava, J)