High Court Patna High Court - Orders

Mukesh Singh vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Mukesh Singh vs State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33004 of 2010
                 MUKESH SINGH S/O RAJ NATH SINGH
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 01.10.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 147, 148,

149, 323, 324, 302 of the Indian Penal Code.

Considering that there is direct specific

allegation against the petitioner having been

assaulted the deceased on the stomach along with

the co-accused Ashok Singh, I am not inclined to

grant bail to the petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial.

      Fahad.                                ( Anjana Prakash, J. )