IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35583 of 2010
RAMJEE TANTI
Versus
STATE OF BIHAR
-----------
2 16.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
There is specific allegation against the petitioner
that he opened fire causing fire-arm injury to the informant
on his back.
Though learned counsel for the petitioner tried to
convince me by placing several pleas about the innocence
of the petitioner but I am not at all convinced with the
submissions of learned counsel for the petitioner.
Accordingly, prayer for anticipatory bail of the
petitioner in connection with Kasim Bazar P.S. Case No. 154
of 2009 stands rejected.
AKV/- ( Hemant Kumar Srivastava,J.)