IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.APPEAL (DB) No.132 of 2011
RAJ KUMAR CHOUDHARY
Versus
THE STATE OF BIHAR
****
/2/ 28 February This appeal is admitted for hearing.
2011
Call for the lower Court’s record of S.T.
No. 481 of 2008/261 of 2009 arising out of Kochas P.S.
Case No. 56 of 2008 from the Court of Sri Vinod
Kumar, Additional Sessions Judge, Fast Track Court,
II, Rohtas at Sasaram.
On the point of bail we have heard learned
counsel for the appellant, learned counsel for the State
and learned counsel for the informant.
In view of direct allegation against the
appellant that he fired on the head of the deceased and
caused death and the medical evidence which supports
the prosecution case, the prayer for bail is rejected at
this stage.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
S.A.