High Court Patna High Court - Orders

Parmanand Singh And Ors. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Parmanand Singh And Ors. vs The State Of Bihar on 8 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.527 of 2011
                            Parmanand Singh And Ors.
                                       Versus
                                The State Of Bihar
                                      *********

5 08/09/2011 Heard Counsel for the appellant and the

A.P.P. appearing on behalf of the State.

This appeal has been placed for considering

the prayer for bail of the appellant Parmanand Singh on

receipt of the Lower Court’s Record.

The allegation against the appellant

Parmanad Singh is of giving dagger blow on the neck of

the deceased, which is corroborated by the doctor who

has conducted postmortem of the deceased.

Considering the facts aforesaid, We are not

inclined to grant bail to the appellant Parmanand

Singh. Accordingly, the prayer for bail of Parmanand

Singh is rejected.

( Shyam Kishore Sharma, J. )

( Sheema Ali Khan, J.)
Prabhakar Anand