IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32963 of 2011
1. Pawan Kumar S/O Shri Upendra Sharma R/O Village -
Salimpur, P.S. Bakhtiarpur, District - Patna
Versus
1. The State Of Bihar
-----------
2. 24.10.2011 Heard learned counsel for the petitioner
and the State.
The allegations under Sections 302/34 of
the Penal Code and Section 27 of the Arms Act are
that co-accused Prem Uchit Azad, Bablu Singh, the
petitioner and Tinku Singh fired upon the deceased.
The prayer for regular bail of co-accused
Prem Uchit Ajad has been rejected thrice by this
Court as per the computer chart. Tinku Singh has
been granted regular bail.
Considering the allegations of the
petitioner being one of the assailant also, this Court
finds it difficult to grant him the privilege of
anticipatory bail.
The application is rejected.
P. Kumar ( Navin Sinha, J.)