IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.578 of 2010
PINTU @ MADHU LAL
Versus
THE STATE OF BIHAR
-----------
05/ 01.09.2010 LCR has been received.
Appellant is the assailant of deceased Diwakar and
also caused injury to Tinku (P.W.5). The doctor (P.W.9)
has supported the allegation in para 7 of the judgment. This
appellant has also admitted his guilt in his statement
recorded under Section 313 of the Cr.P.C., as such there is
no scope for considering his prayer for bail. It is rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/