High Court Patna High Court - Orders

Shambhu Kumar vs The State Of Bihar on 14 September, 2010

Patna High Court – Orders
Shambhu Kumar vs The State Of Bihar on 14 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31189 of 2010
                        SHAMBHU KUMAR SON OF SRI SIKANDAR PODDAR
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2. 14.9.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Section 324 and 307/34 of the Indian Penal Code.

Considering that the petitioner stabbed the injured on

the stomach and it is a clear case u/s.307 I.P.C., I am not inclined

to grant bail to the petitioner.

The prayer for bail is rejected.

( Anjana Prakash, J. )

Narendra/