High Court Patna High Court - Orders

Ranjit Mahto vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Ranjit Mahto vs The State Of Bihar on 29 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12306 of 2011
                                        RANJIT MAHTO
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 29.04.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

There is specific allegation against the petitioner

that he fired on the informant causing fire-arm injury.

Although learned counsel for the petitioner tried

to convince me that no case under section-307 of the Indian

Penal Code is made out but I am not at all convinced with

his submission.

Accordingly, the prayer for bail of the petitioner in

connection with Bachhwara P.S. Case No. 90 of 2010

stands rejected.

AKV/- ( Hemant Kumar Srivastava,J.)