High Court Patna High Court - Orders

Guddu Rai @ Sunil Rai vs The State Of Bihar on 6 December, 2010

Patna High Court – Orders
Guddu Rai @ Sunil Rai vs The State Of Bihar on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.43158 of 2010

                    GUDDU RAI @ SUNIL RAI                 ........... Petitioner
                                           Versus
                   THE STATE OF BIHAR                    ............ Respondent
                                          -----------

2. 06.12.2010 Heard the learned counsel for the parties.

The petitioner is in custody in Nasriganj P.S.

Case No. 163 of 2009 giving rise to S.T. No. 348 of 2010

pending in the court of Additional Session Judge, F.T.C. II

Rohtas at Sasaram.

The prayer for regular bail of this petitioner has

already been rejected by me on 26.5.2010 passed in Cr.

Misc. No. 14754 of 2010. From perusal of the said order

(Annexure 1 to this Cr. Misc. Case) it appears that the

prayer has been rejected on the ground that the petitioner

caught hold of the legs of the deceased while he was

sleeping and the co-accused namely Munni Sah gave Katta

blow, as a result of which the informant Durbhas Rai died.

It may be mentioned here that the prayer for bail of Munni

Sah has already been rejected by another bench of this

court. No fresh ground has been raised by the learned

counsel for the petitioner. Therefore, the application is

rejected.

        S.S.                                            (Mungeshwar Sahoo,J.)