IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33004 of 2010
MUKESH SINGH S/O RAJ NATH SINGH
Versus
STATE OF BIHAR
-----------
2. 01.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 147, 148,
149, 323, 324, 302 of the Indian Penal Code.
Considering that there is direct specific
allegation against the petitioner having been
assaulted the deceased on the stomach along with
the co-accused Ashok Singh, I am not inclined to
grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J. )