IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8379 of 2011
MITHLESH SINGH @ DHANANJAY SINGH, S/o Sarvdeo Singh.
Versus
THE STATE OF BIHAR
-----------
02. 23.03.2011 Heard learned counsel for the petitioner,
informant and the State.
The petitioner seeks bail in a case instituted for
the offences under Section 302/34 of the Indian Penal
Code and Section 27 of the Arms Act.
Considering that the petitioner is said to have
caused the death of the deceased and kept absconding for
a period of about six years, 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.)
Vikash/-