IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35955 of 2010
RAJU KUMAR SINGH @ RAJU KUMAR @ RAJ KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2/ 08.10.2010 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 341, 323, 324 and 307/34 of
the Indian Penal Code and later 302 I.P.C was added and
27 of the Arms Act.
The petitioner refused bail by an order dated
12.03.2010 vide Cr. Misc. No. 4199 of 2010 on the
ground that the petitioner was one of the assailants of the
deceased which was supported in the dying declaration
of the deceased.
Considering that the trial is proceeding
satisfactorily, I am not inclined to grant bail to the
petitioner.
The prayer for bail is rejected once again.
The trial court is directed to expedite the trial
Ashwini/ ( Anjana Prakash, J. )
2