High Court Patna High Court - Orders

Kali Kahto vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Kali Kahto vs The State Of Bihar on 23 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.6551 of 2011
                      KALI MAHTO son of Late Ram Prasad Mahto
                                       Versus
                              THE STATE OF BIHAR
                                     -----------

2/ 23.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 307/34 of the Indian Penal Code.

Considering that pellet was embedded in the neck of the

injured and such injury was caused by the petitioner, I am not

inclined to grant bail to petitioner.

Prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

         JA/-                                                    (Anjana Prakash,J.)