IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.440 of 2011
Girish Kumar Singh son of Late Sukhdeo Prasad Singh, Resident of
villageKhankitta, P.O&- Sabour, District- Bhagalpur...........Appellant.
Versus
The State Of Bihar...............................................Respondent.
-----------
3 08.07.2011 Heard the learned counsel for the appellant and the
State.
The allegation against the appellant is that he has
caused injuries to the informant’s wife and in course of
treatment she died.
Considering the facts and circumstances of the case
we are not inclined to grant bail to the appellant. Accordingly
the prayer for bail of the appellant is rejected.
( Shyam Kishore Sharma, J. )
Namita
( Rajendra Kumar Mishra, J.)