High Court Patna High Court - Orders

Mahesh Rai vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Mahesh Rai vs State Of Bihar on 25 June, 2010
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.20208 of 2010
                                            MAHESH RAI
                                              Versus
                                          STATE OF BIHAR
                                           -----------

3. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner in a Police case under

Sections 302/34 of the Penal Code and 27 of the Arms Act is of

grant of bail to two co-accused in Cr. Misc. Nos. 10968/2009 &

10711/2010.

The allegations are against eight persons named

including those granted bail. Three fire arm injuries have been

found on the person of the deceased in the Post Mortem Report.

The Court has gone through the original photo copy of the FIR.

This Court is not impressed with the submission that the

informant is allegedly not an eye witness.

This application is rejected.

If so advised the petitioner may renew his prayer for

bail after the informant deposes in the trial.

        Snkumar/-                                (Navin Sinha,J.)