High Court Patna High Court - Orders

Rustam Ansari vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Rustam Ansari vs State Of Bihar on 14 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.734 of 2008
                                  RUSTAM ANSARI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 14.07.2008 This appeal is admitted for hearing.

Call for the Lower Court Records.

As per the allegation, this appellant gave an iron rod blow

on the head of the wife of the informant which caused death. The

medical evidence prima facie supports the prosecution case.

In the facts and circumstances of the case, the prayer for bail

of the appellant is rejected at this stage.

( Shiva Kirti Singh, J)

( Abhijit Sinha, J)

NKS/-