IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8684 of 2011
KAPIL YADAV S/O KUSHESHWAR YADAV
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011 Heard learned counsel for the petitioner and the
state.
The petitioner seeks bail in a case instituted for
the offence under Sections 307, 324, 385, 387, 34 of the
Indian Penal Code and Section 27 of the Arms Act.
Considering that the petitioner had participated
in the occurrence in which the informant was arrested
for ends of rangdari and he has criminal antecedents, I
am not inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
Fahad. ( Anjana Prakash, J.)