High Court Patna High Court - Orders

Birendra Kumar Yadav @ Tale Yadav vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Birendra Kumar Yadav @ Tale Yadav vs The State Of Bihar on 28 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.30710 of 2011
                     =============================================

Birendra Kumar Yadav @ Tale Yadav
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================

2 28-09-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is assailant of the deceased by means of

fersa, defence is about no repetition and remaining alive of the

deceased for five days but in hospital under treatment. None of the

accused persons standing on petitioner’s footing has been allowed

bail in this case. Allegation does not justify to allow him

(petitioner) on bail.

Accordingly, prayer of the petitioner is rejected.

(Mandhata Singh, J.)

Shailendra Bhushan
Prasad/-