IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39268 of 2010
BHURA @ BHURA RAI @ SUJAY RAI
Versus
The STATE OF BIHAR
------
4/ 28.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegedly petitioner on the instigation of co-accused,
Ranjeet Kumar, Gopi Chand, and Ashok Kumar fired shot upon the
grand-maternal-father. Petitioner is assailant of the deceased and
now witnesses are turning hostile goes against the petitioner finding
the case tampering of witnesses.
Considering the facts and circumstances of the case,
prayer of the petitioner for regular bail is rejected.
However, Trial Court is directed to expedite the trial.
shail (Mandhata Singh, J.)