High Court Patna High Court - Orders

Rama Sahani @ Ram Nath Sahani vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Rama Sahani @ Ram Nath Sahani vs The State Of Bihar on 20 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.4183 of 2011
            RAMA SAHANI @ RAM NATH SAHANI, S/o Soni Sahani.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 20.04.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 379/34 of the Indian

Penal Code.

The petitioner was refused bail by order dated

20.04.2010 vide Cr. Misc. No. 11928 of 2010 on the

ground that he assaulted the deceased on the head.

It has been submitted on behalf of the petitioner

that only three witnesses have been examined uptill now.

Considering the same, I am not inclined to

review the said order. The application is once again

rejected.

(Anjana Prakash, J.)
Vikash/-