High Court Patna High Court - Orders

Bhola Rai vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Bhola Rai vs State Of Bihar on 7 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.6015 of 2008
                                         BHOLA RAI
                                             Versus
                                     STATE OF BIHAR
                                           -----------

3. 7.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Section 302 of

the Indian Penal Code.

The allegation against the petitioner is that he is said to have

assaulted the deceased.

Learned counsel for the petitioner submits that from the

First Information Report, it appears that this petitioner assaulted the

deceased with bricks and the post mortem report indicates death of the

deceased is because of use of hard and blunt substance.

Considering the aforesaid fact, I am not inclined to grant

bail to the petitioner.

The bail petition of the petitioner is rejected.

           U.K.                                                       (Sheema Ali Khan,J)