IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22384 of 2010
KANHAIYA SHARMA, SON OF HARI SHARMA
Versus
STATE OF BIHAR
-----------
3. 29.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302/34 of the Indian Penal Code.
Considering that there is direct allegation against the
petitioner of having committed the murder of 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.
( Anjana Prakash, J.)
S.Ali