High Court Patna High Court - Orders

Gabbar Mallik @ Gabbar Balmiki @ … vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Gabbar Mallik @ Gabbar Balmiki @ … vs State Of Bihar on 8 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25945 of 2008
                    GABBAR MALLIK @ GABBAR BALMIKI @ KUSHAGRA KUMAR
                                         Versus
                                     STATE OF BIHAR
                                      -----------

3 8.7.2008 Heard learned counsel for the petitioner and the counsel

appearing on behalf of the State.

The petitioner is an accused in a case under Section

302/34 of the Indian Penal Code.

It is alleged that he is the person who gave chhura blow

on the deceased.

The bail application was earlier rejected on 7.8.2007.

There is no fresh ground for granting bail to the

petitioner. The bail application is dismissed.

Sanjay                                                          (Sheema Ali Khan, J.)