Patna High Court – Orders
Bikau Paswan vs State Of Bihar on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41357 of 2010
BIKAU PASWAN
Versus
STATE OF BIHAR
------
2/ 28.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Admittedly, there is no specific allegation against this
petitioner rather that is against all including this petitioner but for
indiscriminate firing, injuries of several persons found grievous.
Considering the facts and circumstances of the case,
prayer of the petitioner for anticipatory bail is rejected.
shail (Mandhata Singh, J.)