High Court Patna High Court - Orders

Bijoy Nishad @ Samrat Nishad vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Bijoy Nishad @ Samrat Nishad vs State Of Bihar on 15 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.22530 of 2010
                   BIJOY NISHAD @ SAMRAT NISHAD SON OF BHANDHU NISHAD
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3. 15.9.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302/34, 120B of the Indian Penal Code and

27 of the Arms Act.

Considering that during investigation an eye witness

stated that the petitioner had also fired at 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. )

Narendra/