IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.872 of 2009
KAMTA SINGH & ANR
Versus
STATE OF BIHAR
-----------
08. 26.10.2010 I. A. No. 1140 of 2010
The appellant, Rash Bihari Singh, has
renewed his prayer for bail by filing this Interlocutory
Application.
The allegation against this appellant is that
he had given several dagger blows on the person of
the deceased. The post-mortem report indicates that
altogether 16 injuries, caused on account of such
dagger blows, on the person of the deceased.
Considering this fact, we do not feel inclined
to grant bail to the appellant. Accordingly, the prayer
for bail on behalf of the appellant, above-named, is
rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM