IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 632 of 2011
Arvind Singh
Versus
The State Of Bihar
-----------
3 04.08.2011 Heard the learned counsel for the appellant, informant
and APP.
Having perused the record and heard the argument at
length, we are not satisfied that it is a case for bail so far as appellant
is concerned. The prosecution evidence is clear that it is appellant
who fired the first shot at the neck of the deceased which went right
through.
In that view of the matter, we are not inclined to grant
bail to the appellant. Prayer for bail of appellant is rejected for the
present.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)