IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1012 of 2010
ARVIND PRASAD
Versus
THE STATE OF BIHAR
-----------
02. 26.08.2010 This appeal will be heard.
Call for the Lower Court Records of
Sessions Trial No. 543 of 2006 / 200 of 2009 from
the Court of Addl. Sessions Judge, F.T.C. I,
Gopalganj.
The appellant has been convicted for the
offence, punishable under section 302 of the Indian
Penal Code.
The evidence on record is very specific that
Arvind Prasad assaulted on the head of the deceased
and caused such injury that he died.
We do not feel inclined to grant him bail.
Prayer for bail is rejected.
(Mridula Mishra, J.)
SKM (Dharnidhar Jha, J.)