IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2599 of 2011
PREM LAL PASWAN
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Heard the learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Although innocence of the petitioner is emphasized
by his learned counsel but considering this aspect of the
matter that there is specific allegation against the petitioner
that he along with the other co-accused opened fire from
their firearms as a result of which deceased died then and
there, I am not inclined to enlarge the petitioner on bail.
Accordingly, his prayer for bail in connection with
Mushrigharari P.S. Case No.71 of 2010 is hereby rejected.
However, the trial of the petitioner be expedited by
the trial court.
Anilkr.sinha (Hemant Kumar Srivastava,J.)