IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23066 of 2010
MANOJ RAM @ MANOJ KUMAR, SON OF BHUTTO RAM
Versus
STATE OF BIHAR
-----------
3. 28.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 302 of the Indian Penal Code.
Considering that the petitioner gave repeated
Chhura blow on the person 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