IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32912 of 2011
Ranvijay Roy, son of Jagdish Roy
Versus
The State Of Bihar
----------------------------------
2. 12.10.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 341, 323, 307, 498A, 326, 504 and
506/34 of the Indian Penal Code. Subsequently, Section 304B
of the Indian Penal Code was added.
Considering that the petitioner is named in the
dying declaration as one of the accused persons who set the
deceased on fire, 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