High Court Patna High Court - Orders

Brij Bansi Bhagat vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Brij Bansi Bhagat vs State Of Bihar on 22 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1085 of 2010
                                 BRIJ BANSI BHAGAT
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3/ 22.11.2010 Heard counsel for the parties.

As per the evidence of the witnesses and the prosecution

case, the appellant Brij Bansi Bhagat was armed with bhala and

assaulted the deceased. P.W. 7, wife of the deceased is an eye

witness to the occurrence. She has deposed regarding assault made

by this appellant on her husband. P.Ws. 5 and 6 stated that they saw

this appellant being chased by the villagers and caught with bhala.

P.Ws 3 and 4 also saw this appellant fleeing away. The evidence of

P.W. 9, the doctor and the postmortem report show injury, which

was caused by this appellant.

Considering this fact, prayer on behalf of the appellant for

bail is rejected.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)