High Court Patna High Court - Orders

Bodhan Mahto vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Bodhan Mahto vs State Of Bihar on 21 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.41942 of 2010
    BODHAN MAHTO, son of Sri Mahto, village Gosai Tola, Ps Teghra, Dist. Begusarai -
                                  Petitioner.
                                     Versus
                              STATE OF BIHAR .
                                   -----------

2 21.12.2010 Heard the parties.

The petitioner is in custody in a case under section 307

of the Penal Code.

The allegation is that the petitioner is said to have

given Farsa blow on the head causing sharp cutting injury.

Considering the short period of custody I am not

inclined to grant bail to the petitioner at this stage. This application

is dismissed.

        haque                                                    ( Sheema Ali Khan, J.)