IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.721 of 2008
MADHUSUDAN PRASAD
Versus
THE STATE OF BIHAR
-----------
3 14.07.2008 This appeal is admitted for hearing.
Call for the Lower Court Records.
Heard the learned counsel for the appellant, learned counsel
for the State and learned counsel for the informant in respect of the
appellant’s prayer for bail.
Considering the allegations that this appellant shot at the
deceased causing his death and the evidence of the appellant’s own
brother (P.W.5), the prayer for bail of the appellant is rejected at this
stage.
( Shiva Kirti Singh, J)
( Abhijit Sinha, J)
NKS/-