IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.31965 of 2010
RAVI RAI, S/o Moti Rai.
Versus
THE STATE OF BIHAR
-----------
02. 28.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302 and 120B of the Indian
Penal Code and Section 27 of the Arms Act.
Considering that right after the occurrence the
petitioner was arrested with arms and he disclosed himself
that he has shot the deceased, I am not inclined to grant
bail to the petitioner. The prayer for bail is rejected.
The Trial Court is directed to expedite the trial
in view of the serious nature of the offence.
(Anjana Prakash, J.)
Vikash/-