IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20678 of 2011
Sunil Das
Versus
The State Of Bihar
-----------
2/ 14.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
There is case and counter case for the occurrence
of the same day in which family members of both the parties
have received injuries. In the F.I.R., petitioner is sole
assailant of the deceased and in another fardbeyan, recorded
on the statement of deceased’s wife, number of assailants is
three but including this petitioner. Stitch wound is opined
caused by hard and blunt substance may not be accepted at
the stage for its causing by hard and blunt substance only.
Part of the submission is about death after 5 days but in
course of treatment after admission in hospital.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is rejected.
shail (Mandhata Singh, J.)