IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32049 of 2010
BIRENDRA YADAV S/O MANELAL YADAV
Versus
STATE OF BIHAR
-----------
2. 24.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Section 302/34 of the Indian
Penal Code.
Considering that there is direct allegation
against the petitioner of having shot dead the
deceased, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J. )