IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15287 of 2011
KRISHNA SINGH
Versus
THE STATE OF BIHAR
-----------
2 23.6.2011 Heard learned counsel for the parties.
Certainly this petitioner is not shown
assailant of the deceased rather has been shown
catching his leg but the way in which both the
accused including this petitioner entered
informant’s house at about 2.00 AM, liability
appears equal, so to consider custody since
4.10.2010 even petitioner is not entitled for
bail.
Hence, prayer for bail on behalf of
petitioner is rejected.
The trial is directed to be expedited.
AI ( Mandhata Singh, J.)