IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20645 of 2010
LADDU GOPAL, S/o Prahlad Thakur.
Versus
THE STATE OF BIHAR
-----------
03. 23.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 147, 148, 149, 341,
323, 337, 307 and 302 of the Indian Penal Code and
Section 27 of the Arms Act.
Considering that there is direct allegation
against the petitioner of having fired at 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 and conclude it within a reasonable time.
(Anjana Prakash, J.)
Vikash/-