IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8508 of 2011
BRIJU RAM S/O LATE KAILASH RAM
Versus
THE STATE OF BIHAR
-----------
2. 24.03.2011 Heard learned counsel for the petitioner and the
state.
The petitioner seeks bail in a case instituted for
the offence under Sections 147,148,149 and 302 of the
Indian Penal Code and 27 of the Arms Act.
Considering that the petitioner was involved in
three other cases and while on bail he has committed
the present occurrence in which two persons have been
killed and, therefore, it is a clear case of misuse of
privilege of bail, 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.)