IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24104 of 2010
DARSHAN PATEL & DILIP PATEL
Versus
STATE OF BIHAR
-----------
2 06.08.2010. Heard learned counsel for the parties.
Petitioners have been made accused in a case lodged for
offence under sections 302/34 of the I.P.C. on the allegations that
they caught hold of informant’s father, whereafter accused Krishna
Singh, Pramod Patel and Omprakash are said to have assaulted him
causing his death at the place of occurrence itself.
The petitioners submit that they are not the assailant and
are in custody since 15.6.2010.
Application for bail of the petitioners is refused with
liberty to renew the prayer for bail after three months in Bettiah
town Police Station Case No. 84 of 2010.
Shashi. ( Samarendra Pratap Singh, J.)