Patna High Court – Orders
Bodhan Mahto vs State Of Bihar on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41942 of 2010
BODHAN MAHTO, son of Sri Mahto, village Gosai Tola, Ps Teghra, Dist. Begusarai -
Petitioner.
Versus
STATE OF BIHAR .
-----------
2 21.12.2010 Heard the parties.
The petitioner is in custody in a case under section 307
of the Penal Code.
The allegation is that the petitioner is said to have
given Farsa blow on the head causing sharp cutting injury.
Considering the short period of custody I am not
inclined to grant bail to the petitioner at this stage. This application
is dismissed.
haque ( Sheema Ali Khan, J.)