High Court Patna High Court - Orders

Pankaj Singh vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Pankaj Singh vs The State Of Bihar on 15 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44112 of 2010
                         PANKAJ SINGH, SON OF PHUCHO SINGH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 15.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302/34 of the Indian Penal Code and

Section 27 of the Arms Act.

Considering that there is direct allegation against the

petitioner of having fired at 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