High Court Patna High Court - Orders

Arvind Prasad vs The State Of Bihar on 26 August, 2010

Patna High Court – Orders
Arvind Prasad vs The State Of Bihar on 26 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1012 of 2010
                                     ARVIND PRASAD
                                            Versus
                                   THE STATE OF BIHAR
                                         -----------

02. 26.08.2010 This appeal will be heard.

Call for the Lower Court Records of

Sessions Trial No. 543 of 2006 / 200 of 2009 from

the Court of Addl. Sessions Judge, F.T.C. I,

Gopalganj.

The appellant has been convicted for the

offence, punishable under section 302 of the Indian

Penal Code.

The evidence on record is very specific that

Arvind Prasad assaulted on the head of the deceased

and caused such injury that he died.

We do not feel inclined to grant him bail.

Prayer for bail is rejected.




                                                    (Mridula Mishra, J.)


SKM                                                (Dharnidhar Jha, J.)