High Court Patna High Court - Orders

Vijay Yadav vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Vijay Yadav vs The State Of Bihar on 14 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.616 of 2011
                                     VIJAY YADAV
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 14.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Rajgir

(Chhabilapur) P.S. Case No. 27 of 2010 registered under

sections-147, 148, 149, 452, 323, 302 of the Indian Penal Code

and section-27 of the Arms Act.

Petitioner is said to be main assailant and allegedly,

he committed the murder of deceased by opening fire on him.

Although learned counsel for the petitioner tried to

convince me about the innocence of the petitioner but I am not

at all convinced with the submissions advanced on behalf of the

petitioner.

Accordingly, the prayer for bail of the petitioner, Vijay

Yadav stands rejected. However, the perusal of impugned order

reveals that the case of the petitioner has already been

committed to the court of sessions. Accordingly, the trial court is

directed to conclude the trial of the petitioner as soon as

possible.

         AKV/-                                (Hemant Kumar Srivastava,J.)