IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24523 of 2010
INDAL MAHTO
Versus
STATE OF BIHAR
-----------
02/ 05.08.2010 Heard learned counsel appearing on behalf of the petitioner
and the State.
The petitioner is in custody in connection with Minapur P.S.
Case No. 121 of 2009 for offence punishable under Sections 147, 148,
149, 323, 307, 302 and 504 of the Indian Penal Code.
The father of the petitioner is the informant in the present
case.
It has been alleged that this petitioner along with some
others assaulted the informant and his elder son. The petitioner has
been alleged to have given a rod blow on the head of the elder son
which subsequently proved fatal as the elder son of the informant
Ram Shreshtha Mahto succumbed to his injuries during the course of
his treatment.
Considering the nature of allegation against this petitioner, I
am not inclined to consider his prayer for bail and the same is rejected.
The application is dismissed.
S.Sb/- (Jyoti Saran, J.)