High Court Patna High Court - Orders

Pawan Kumar vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Pawan Kumar vs The State Of Bihar on 24 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32963 of 2011
              1. Pawan Kumar S/O Shri Upendra Sharma R/O Village -
              Salimpur, P.S. Bakhtiarpur, District - Patna
                                      Versus
              1. The State Of Bihar
                                           -----------

2. 24.10.2011 Heard learned counsel for the petitioner

and the State.

The allegations under Sections 302/34 of

the Penal Code and Section 27 of the Arms Act are

that co-accused Prem Uchit Azad, Bablu Singh, the

petitioner and Tinku Singh fired upon the deceased.

The prayer for regular bail of co-accused

Prem Uchit Ajad has been rejected thrice by this

Court as per the computer chart. Tinku Singh has

been granted regular bail.

Considering the allegations of the

petitioner being one of the assailant also, this Court

finds it difficult to grant him the privilege of

anticipatory bail.

The application is rejected.

P. Kumar                                            ( Navin Sinha, J.)