IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1183 of 2010
RAM SANJEEWAN SINGH
Versus
THE STATE OF BIHAR
-----------
3/ 8.4.2011 Heard learned counsel for the parties on the prayer for bail
of the appellant after receipt of the lower court records.
Allegation against the appellant is that he stabbed into the
stomach of the informant lady. The medical evidence, which has
been discussed in paragraph 16 of the judgment, indicates as to what
was the impact of the blow and its ultimate result.
The operative finding is probably the relevant evidence,
considering which, prayer of the appellant for bail is rejected.
Anil/ ( Dharnidhar Jha, J.)