Patna High Court – Orders
Ram Naresh Rai vs State Of Bihar on 10 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18404 of 2008
RAM NARESH RAI
Versus
STATE OF BIHAR
-----------
3/ 10.7.2008 Heard learned counsel for the parties.
The petitioner is the sole assailant of the
deceased. The post mortem report corroborates the
injury and the witnesses whose statements have been
recorded during investigation have supported the case.
Considering the allegation, I am not inclined
to grant bail to the petitioner. Accordingly, his
prayer for bail is rejected.
Tahir/- ( Shyam Kishore Sharma, J.)