High Court Patna High Court - Orders

Ravi Rai vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Ravi Rai vs State Of Bihar on 28 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.31965 of 2010
                             RAVI RAI, S/o Moti Rai.
                                      Versus
                              THE STATE OF BIHAR
                                     -----------

02. 28.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 120B of the Indian

Penal Code and Section 27 of the Arms Act.

Considering that right after the occurrence the

petitioner was arrested with arms and he disclosed himself

that he has shot the deceased, I am not inclined to grant

bail to the petitioner. The prayer for bail is rejected.

The Trial Court is directed to expedite the trial

in view of the serious nature of the offence.

(Anjana Prakash, J.)
Vikash/-