Patna High Court – Orders
Bijay Raj Wanshi @ Ramdhani … vs The State Of Bihar on 24 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.838 of 2010
BIJAY RAJ WANSHI @ RAMDHANI RAJWANSHI
Versus
THE STATE OF BIHAR
-----------
04. 24.09.2010 The appellant, Bijay Rajwanshi @ Ramdhani
Rajwanshi is alleged to have assaulted the deceased
with Lathi behind the right ear. This fact has
consistently been stated before the Court by P.Ws. 3,
5 and 10 and also corroborated by the evidence of
P.W. 11, Dr. Rajkishore Prasad, who conducted the
post-mortem report. The injury inflicted by the
appellant is the cause of death of the deceased.
Considering this fact, prayer for bail on behalf
of the appellant is rejected.
( Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM