IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.930 of 2011
Murari Rai
Versus
The State Of Bihar
----------------------------------
2 20/09/2011 This appeal is admitted for hearing.
Call for the lower court records.
Allegation and evidence against the
appellant is that he has cut the neck of Pankaj Kumar
in presence of the informant. This occurrence has
been witnessed by many witnesses and the post
mortem report corroborates the allegation.
Considering the allegation and evidence,
prayer for bail of the appellant is rejected.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avin