IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33239 of 2010
PRAMOD SINGH
S/O LATE RAM CHANDAR SINGH @ P.P. SAHEB
Versus
THE STATE OF BIHAR
-----------
2. 04.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 302 of the
Indian Penal Code.
Considering that the petitioner is named in
the dying declaration and the occurrence took place
on account of demands of rangdari, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )