IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15089 of 2010
HARI NANDAN RAI, SON OF LATE SARYUG RAI
Versus
STATE OF BIHAR
-----------
3. 10.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 34 of the Indian Penal Code and
Section 27 of the Arms Act.
Considering that the petitioner was seen fleeing
away from the place of occurrence and earlier had threatened
the deceased of the dire consequences on account of land
dispute, I am not inclined to grant bail to the petitioner at this
stage.
The prayer for bail is rejected.
The trial court is directed to expedite the trial.
The Informant undertakes that he will regularly
attend the court to ensure early disposal of the case.
( Anjana Prakash, J.)
S.Ali