IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18092 of 2010
JAYANT KUMAR
Versus
STATE OF BIHAR
-----------
2. 15.6.2010 Heard learned counsel for the petitioner and
the State.
Considering the direct allegation of firing
attributed to him under Sections 341, 324, 307/34 of
the Penal Code, that the injury may be simple or that
he has a plea of alibi are matters to be more
appropriately be considered in a regular bail
application, without being prejudiced by the present
order.
The application is rejected.
P. Kumar ( Navin Sinha, J.)