High Court Patna High Court - Orders

Hari Nandan Rai vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Hari Nandan Rai vs State Of Bihar on 10 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.15089 of 2010
                      HARI NANDAN RAI, SON OF LATE SARYUG RAI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 10.08.2010 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 and

Section 27 of the Arms Act.

Considering that the petitioner was seen fleeing

away from the place of occurrence and earlier had threatened

the deceased of the dire consequences on account of land

dispute, I am not inclined to grant bail to the petitioner at this

stage.

The prayer for bail is rejected.

The trial court is directed to expedite the trial.

The Informant undertakes that he will regularly

attend the court to ensure early disposal of the case.

( Anjana Prakash, J.)
S.Ali