High Court Patna High Court - Orders

Murari Rai vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Murari Rai vs The State Of Bihar on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Appeal (DB) No.930 of 2011
                                        Murari Rai
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

2 20/09/2011 This appeal is admitted for hearing.

Call for the lower court records.

Allegation and evidence against the

appellant is that he has cut the neck of Pankaj Kumar

in presence of the informant. This occurrence has

been witnessed by many witnesses and the post

mortem report corroborates the allegation.

Considering the allegation and evidence,

prayer for bail of the appellant is rejected.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin