IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6015 of 2008
BHOLA RAI
Versus
STATE OF BIHAR
-----------
3. 7.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Section 302 of
the Indian Penal Code.
The allegation against the petitioner is that he is said to have
assaulted the deceased.
Learned counsel for the petitioner submits that from the
First Information Report, it appears that this petitioner assaulted the
deceased with bricks and the post mortem report indicates death of the
deceased is because of use of hard and blunt substance.
Considering the aforesaid fact, I am not inclined to grant
bail to the petitioner.
The bail petition of the petitioner is rejected.
U.K. (Sheema Ali Khan,J)