IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1230 of 2010
CHHATHU RAM
Versus
STATE OF BIHAR
-----------
2. 25.10.2010. Admit the appeal.
Call for the Lower Court record of
Sessions Trial No.265 of 2009 from the court of
Sessions Judge, Vaishali at Hajipur.
The appellant has been convicted under
Section 302 of the IPC. The appellant is sole
assailant of the deceased. The evidence of the
informant who is the wife of the deceased and
the evidence of the doctor corroborating the
allegations indicates that the injury caused by
this appellant was sufficient for the death of
the deceased.
Considering the aforesaid facts, prayer
for bail on behalf of the appellant Chhathu Ram
is dismissed.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha, J.)