IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28900 of 2011
Chandan Yadav son of Rajendra Yadav
Versus
The State Of Bihar
-----------
2. 6.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.147, 148, 149, 323, 307, 379, 324, 386 and 504
of the Indian Penal Code and 27 of the Arms Act.
Considering that the petitioner demanded Rangdari
from the informant, 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.
Narendra/ ( Anjana Prakash, J. )