High Court Patna High Court - Orders

Chunni Mahto vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Chunni Mahto vs The State Of Bihar on 29 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.32453 of 2011
                       Chunni Mahto son of late Sarveshwar Mahto
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 29.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 307 and other allied sections of the Indian

Penal Code.

Considering that the petitioner was caught right at the

spot when he and his companions chased the informant and

attempted to finish him off, I am not inclined to grant bail to

petitioner.

Prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

          JA/-                                                      (Anjana Prakash,J.)