IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31189 of 2010
SHAMBHU KUMAR SON OF SRI SIKANDAR PODDAR
Versus
THE STATE OF BIHAR
-----------
2. 14.9.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 324 and 307/34 of the Indian Penal Code.
Considering that the petitioner stabbed the injured on
the stomach and it is a clear case u/s.307 I.P.C., I am not inclined
to grant bail to the petitioner.
The prayer for bail is rejected.
( Anjana Prakash, J. )
Narendra/