Patna High Court – Orders
Brij Nath Singh vs State Of Bihar on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.721 of 2009
BRIJ NATH SINGH
Versus
STATE OF BIHAR
-----------
07. 02.11.2010 I. A. No. 2095 of 2010
The evidence on record indicates that this
appellant has fired in the abdomen of the deceased,
which has been corroborated by the Medical Report
also. The appellant has remained in custody for five
years and ten months.
The prayer for bail is rejected for the
present.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM