IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.616 of 2011
VIJAY YADAV
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Rajgir
(Chhabilapur) P.S. Case No. 27 of 2010 registered under
sections-147, 148, 149, 452, 323, 302 of the Indian Penal Code
and section-27 of the Arms Act.
Petitioner is said to be main assailant and allegedly,
he committed the murder of deceased by opening fire on him.
Although learned counsel for the petitioner tried to
convince me about the innocence of the petitioner but I am not
at all convinced with the submissions advanced on behalf of the
petitioner.
Accordingly, the prayer for bail of the petitioner, Vijay
Yadav stands rejected. However, the perusal of impugned order
reveals that the case of the petitioner has already been
committed to the court of sessions. Accordingly, the trial court is
directed to conclude the trial of the petitioner as soon as
possible.
AKV/- (Hemant Kumar Srivastava,J.)