IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23166 of 2011
Shambhu Ram son of Late Kali Charan Ram
Versus
The State Of Bihar
-----------
2/ 29.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 341, 323, 307/34 of the Indian Penal Code.
Considering that the petitioner indulged in throwing acid
on the informant, I am not inclined to grant bail to petitioner.
Prayer for bail is rejected.
However, he may renew his prayer for bail after the
examination of the informant in the court below.
JA/- (Anjana Prakash,J.)