IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22530 of 2010
BIJOY NISHAD @ SAMRAT NISHAD SON OF BHANDHU NISHAD
Versus
STATE OF BIHAR
-----------
3. 15.9.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302/34, 120B of the Indian Penal Code and
27 of the Arms Act.
Considering that during investigation an eye witness
stated that the petitioner had also fired at the deceased, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial.
( Anjana Prakash, J. )
Narendra/