IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25945 of 2008
GABBAR MALLIK @ GABBAR BALMIKI @ KUSHAGRA KUMAR
Versus
STATE OF BIHAR
-----------
3 8.7.2008 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
The petitioner is an accused in a case under Section
302/34 of the Indian Penal Code.
It is alleged that he is the person who gave chhura blow
on the deceased.
The bail application was earlier rejected on 7.8.2007.
There is no fresh ground for granting bail to the
petitioner. The bail application is dismissed.
Sanjay (Sheema Ali Khan, J.)