Patna High Court CR. APP (DB) No.818 of 2011 (2) dt.18-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.818 of 2011
======================================================
Rama Nand Ram @ Tun Tun Ram, son of Jai Ram Ram, resident of village
majrohi Raghunandan, Police Station Desari, District Vaishali
.... .... Appellant/s
Versus
The State Of Bihar
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr.
For the Respondent/s : Mr.
======================================================
CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE HARMA
AND
HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)
2 18-08-2011 This appeal is admitted for hearing.
Call for the lower court’s record.
As per allegation, the appellant is the sole assailant of
the deceased.
Considering this aspect of the matter, the prayer for bail
of the above named appellant is hereby rejected.
(Shyam Kishore Sharma, J)
Prabhakar Anand/- (Sheema Ali Khan, J)