IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.177 of 2011
RAM BABU MAHTO
Versus
THE STATE OF BIHAR
-----------
2 11.3.2011 This appeal is admitted for hearing.
Call for the lower court records.
Considering that this appellant is the sole
assailant of the deceased and assault on the head is
corroborated by medical evidence, we are not persuaded
to grant bail to the appellant. The prayer is rejected at
this stage.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk