High Court Patna High Court - Orders

Ram Babu Mahto vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Ram Babu Mahto vs The State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.177 of 2011
                                     RAM BABU MAHTO
                                             Versus
                                    THE STATE OF BIHAR
                                           -----------

2 11.3.2011 This appeal is admitted for hearing.

Call for the lower court records.

Considering that this appellant is the sole

assailant of the deceased and assault on the head is

corroborated by medical evidence, we are not persuaded

to grant bail to the appellant. The prayer is rejected at

this stage.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
sk