High Court Patna High Court - Orders

Rahul Kumar vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Rahul Kumar vs The State Of Bihar on 19 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11244 of 2011
                                     RAHUL KUMAR
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 19.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Although learned counsel for the petitioner tried to

convince me by placing several defence on behalf of the

petitioner but I am not at all convinced with his submission.

There is specific allegation against the petitioner that while he

was posted on election duty, he committed murder of his

colleagues by opening indiscriminate firing upon them.

Taking into consideration the above-said facts and

circumstances as well as submission of the parties, prayer for

bail of the petitioner in connection with Sheosagar (Baddy) P.S.

Case No. 240 of 2010 stands rejected.

         AKV/-                           (Hemant Kumar Srivastava,J.)