IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.734 of 2008
RUSTAM ANSARI
Versus
STATE OF BIHAR
-----------
2 14.07.2008 This appeal is admitted for hearing.
Call for the Lower Court Records.
As per the allegation, this appellant gave an iron rod blow
on the head of the wife of the informant which caused death. The
medical evidence prima facie supports the prosecution case.
In the facts and circumstances of the case, the prayer for bail
of the appellant is rejected at this stage.
( Shiva Kirti Singh, J)
( Abhijit Sinha, J)
NKS/-