High Court Patna High Court - Orders

Hajari Singh vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Hajari Singh vs The State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.795 of 2011
                                     Hajari Singh
                                         Versus
                                  The State Of Bihar
                                       -----------

2. 13.7.2011 This appeal shall be heard.

The lower court records have already been called

for in Cr. Appeal No. 753 of 2011(S.J.). This appeal shall be

heard along with that appeal.

As regards the prayer for bail of the appellant, the

allegation and evidence against him is that he gave a farsa blow

on the head of the informant which injury has been described as

grievous by the Doctor, as may appear from the discussions of

the evidence of the Doctor appearing at page 3 of the impugned

judgment, considering which I am not inclined to direct release

of the appellant on bail at this stage.

The prayer for bail is dismissed.

        Kanth                                              ( Dharnidhar Jha, J.)