IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1018 of 2010
PRADIP KUMAR SAH
Versus
THE STATE OF BIHAR
-----------
05. 29.11.2010 Heard learned counsel for the appellant and
the counsel appearing for the State.
Lower Court Records has been received.
Considering the evidence of the witnesses,
which is consistent that this appellant made three
fires from his pistol and two of his fire caused injury
found on the person of the deceased.
Counsel for the appellant has tried to make
it a case under section 301 of the Indian Penal Code,
but considering the fact that in any case the appellant
is the assailant of the deceased, we do not feel
inclined to grant bail.
Hence, prayer for bail is rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM