IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21274 of 2011
Chandan Kumar @ Chandan Kumar Choudhary, S/O-Ghulti Choudhary
Versus
The State Of Bihar
-----------
3 03.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 17.02.2011 in a case
registered under Sections 302/34 of the Indian Penal Code and 27 of
the Arms Act on the charges that he opened fire causing the death of
the deceased.
Although, learned counsel for the petitioner tried to
convince me about the false implication and innocence of the
petitioner but I am not, at all, convinced with his submission.
Accordingly, his prayer for bail in connection with Sessions Trial No.
1181 of 2010 arising out of Bihpur (Jhandapur) P.S. Case No. 12 of
2009 pending in the court of Additional Sessions Judge, Naugachia,
Bhagalpur is, hereby, rejected.
However, learned trial court is directed to expedite the
trial of the petitioner.
SHAHZAD ( Hemant Kumar Srivastava, J.)