IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34605 of 2010
DAYA NAND RAI
Versus
STATE OF BIHAR
-----------
2 22.09.2010 Heard learned counsel for the petitioner and
learned counsel appearing for the state.
Admittedly, as per F.I.R. the petitioner is main
shooter and furthermore Annexure-2 of this bail petition
reveals that the informant has received firearm injury on his
chest which is grievous in nature.
Considering the aforesaid circumstances as well
as submissions of the parties, I am not inclined to release
the petitioner on bail. Accordingly, his prayer for bail stands
rejected.
( Hemant Kumar Srivastava, J.)
AKV/-