High Court Patna High Court - Orders

Kanhaiya Sharma vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Kanhaiya Sharma vs State Of Bihar on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22384 of 2010
                       KANHAIYA SHARMA, SON OF HARI SHARMA
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 29.09.2010 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.

Considering that there is direct allegation against the

petitioner of having committed the murder of the deceased, I am

not inclined to grant bail to the petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial.

( Anjana Prakash, J.)
S.Ali