High Court Patna High Court - Orders

Kamta Singh &Amp; Anr vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Kamta Singh &Amp; Anr vs State Of Bihar on 26 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.872 of 2009
                                  KAMTA SINGH & ANR
                                           Versus
                                     STATE OF BIHAR
                                        -----------

08. 26.10.2010 I. A. No. 1140 of 2010

The appellant, Rash Bihari Singh, has

renewed his prayer for bail by filing this Interlocutory

Application.

The allegation against this appellant is that

he had given several dagger blows on the person of

the deceased. The post-mortem report indicates that

altogether 16 injuries, caused on account of such

dagger blows, on the person of the deceased.

Considering this fact, we do not feel inclined

to grant bail to the appellant. Accordingly, the prayer

for bail on behalf of the appellant, above-named, is

rejected.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM