IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.527 of 2011
Parmanand Singh And Ors.
Versus
The State Of Bihar
*********
5 08/09/2011 Heard Counsel for the appellant and the
A.P.P. appearing on behalf of the State.
This appeal has been placed for considering
the prayer for bail of the appellant Parmanand Singh on
receipt of the Lower Court’s Record.
The allegation against the appellant
Parmanad Singh is of giving dagger blow on the neck of
the deceased, which is corroborated by the doctor who
has conducted postmortem of the deceased.
Considering the facts aforesaid, We are not
inclined to grant bail to the appellant Parmanand
Singh. Accordingly, the prayer for bail of Parmanand
Singh is rejected.
( Shyam Kishore Sharma, J. )
( Sheema Ali Khan, J.)
Prabhakar Anand