IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20802 of 2011
Asraf Alam
Versus
The State Of Bihar
-------
03 25.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although petitioner is in jail custody since 26.4.2011
in a case registered under sections 341, 323, 324, 326, 307 and
504/34 of the Indian Penal Code but taking into consideration
that there is specific allegation against the petitioner that he set
the informant on fire, I am not inclined to release the petitioner
on bail.
Accordingly, prayer for bail of the petitioner in
connection with Srinagar Pujaha P.S. Case no.09/2011 pending
in the court of the Chief Judicial Magistrate, Bettiah, West
Champaran is, hereby, rejected.
Shahid (Hemant Kumar Srivastava, J)