IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22089 of 2010
GUDDU SINGH
Versus
STATE OF BIHAR
-----------
2. 08.07.2010 Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in jail since
23.3.2010 in a case registered under Sections
302/34 of the Indian Penal Code and Section 27 of
the Arms Act.
Petitioner has been named as one of the
assailants, I am not inclined to grant bail to the
petitioner.
This application is rejected.
Anand Kr. (Dinesh Kumar Singh, J.)