IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30710 of 2011
=============================================
Birendra Kumar Yadav @ Tale Yadav
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================
2 28-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is assailant of the deceased by means of
fersa, defence is about no repetition and remaining alive of the
deceased for five days but in hospital under treatment. None of the
accused persons standing on petitioner’s footing has been allowed
bail in this case. Allegation does not justify to allow him
(petitioner) on bail.
Accordingly, prayer of the petitioner is rejected.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-