IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31697 of 2010
NIRDOSH KUMAR @ DIS @ NIRDOSH, SON OF LATE PANNA LAL
RAI
Versus
STATE OF BIHAR
-----------
2. 28.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 120B/34 of the Indian Penal Code
and Section 27 of the Arms Act.
Considering that the occurrence has taken place on
account of non-payment of Rangdari and the petitioner’s
presence was disclosed by the co-accused, 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