High Court Patna High Court - Orders

Shambhu Ram vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Shambhu Ram vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.23166 of 2011
                       Shambhu Ram son of Late Kali Charan Ram
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 29.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 341, 323, 307/34 of the Indian Penal Code.

Considering that the petitioner indulged in throwing acid

on the informant, I am not inclined to grant bail to petitioner.

Prayer for bail is rejected.

However, he may renew his prayer for bail after the

examination of the informant in the court below.

          JA/-                                                   (Anjana Prakash,J.)