IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.43158 of 2010
GUDDU RAI @ SUNIL RAI ........... Petitioner
Versus
THE STATE OF BIHAR ............ Respondent
-----------
2. 06.12.2010 Heard the learned counsel for the parties.
The petitioner is in custody in Nasriganj P.S.
Case No. 163 of 2009 giving rise to S.T. No. 348 of 2010
pending in the court of Additional Session Judge, F.T.C. II
Rohtas at Sasaram.
The prayer for regular bail of this petitioner has
already been rejected by me on 26.5.2010 passed in Cr.
Misc. No. 14754 of 2010. From perusal of the said order
(Annexure 1 to this Cr. Misc. Case) it appears that the
prayer has been rejected on the ground that the petitioner
caught hold of the legs of the deceased while he was
sleeping and the co-accused namely Munni Sah gave Katta
blow, as a result of which the informant Durbhas Rai died.
It may be mentioned here that the prayer for bail of Munni
Sah has already been rejected by another bench of this
court. No fresh ground has been raised by the learned
counsel for the petitioner. Therefore, the application is
rejected.
S.S. (Mungeshwar Sahoo,J.)