IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.759 of 2011
1. Anmol Jha, Son of Saryug Jha.
2. Nirmal Jha, Son of Kirpakant Jha, Resident of Village-Belasaddi,
P.S. Kumarkhand (Srinagar), District-Madhepura.
.....Appellants.
Versus
The State of Bihar .....Opposite Party.
For the Appellant : Mr. Shekhar Kumar Singh, Advocate.
For the Respondent : APP.
----------------------------------
02/ 08.08.2011 Heard learned Counsel for the
appellants and learned Counsel for the State.
The appeal is admitted.
Call for the lower court records.
Arguing for bail, learned Counsel
for the appellants has submitted that in the
circumstances it was not possible for the
witnesses to identify the assailants.
The manner of assaults has been
corroborated from the post-mortem examination
report.
Considering the facts and
circumstances, we are not inclined to grant
bail to the above named appellants.
Accordingly, their prayer for bail is
rejected.
(Shyam Kishore Sharma, J.)
kksinha/- (Sheema Ali Khan, J.)