IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6551 of 2011
KALI MAHTO son of Late Ram Prasad Mahto
Versus
THE STATE OF BIHAR
-----------
2/ 23.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 307/34 of the Indian Penal Code.
Considering that pellet was embedded in the neck of the
injured and such injury was caused by the petitioner, 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.)