IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12306 of 2011
RANJIT MAHTO
Versus
THE STATE OF BIHAR
-----------
2 29.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
There is specific allegation against the petitioner
that he fired on the informant causing fire-arm injury.
Although learned counsel for the petitioner tried
to convince me that no case under section-307 of the Indian
Penal Code is made out but I am not at all convinced with
his submission.
Accordingly, the prayer for bail of the petitioner in
connection with Bachhwara P.S. Case No. 90 of 2010
stands rejected.
AKV/- ( Hemant Kumar Srivastava,J.)