IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11244 of 2011
RAHUL KUMAR
Versus
THE STATE OF BIHAR
-----------
2 19.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Although learned counsel for the petitioner tried to
convince me by placing several defence on behalf of the
petitioner but I am not at all convinced with his submission.
There is specific allegation against the petitioner that while he
was posted on election duty, he committed murder of his
colleagues by opening indiscriminate firing upon them.
Taking into consideration the above-said facts and
circumstances as well as submission of the parties, prayer for
bail of the petitioner in connection with Sheosagar (Baddy) P.S.
Case No. 240 of 2010 stands rejected.
AKV/- (Hemant Kumar Srivastava,J.)