IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8857 of 2011
SUDHIR RAI AND ANR.
Versus
THE STATE OF BIHAR
-----------
2 11.3.2011 Heard counsel for the petitioner and the State.
The petitioners are accused in a case under sections
341, 323, 307/34 of the Penal to which section 302 I P.C. was
added later on.
It is alleged by the informant that these petitioners
gave him five knife injuries as a result of which he sustained
lungs injuries.
Learned counsel for the petitioners submits that
fardbeyan of the informant was recorded after five days of the
occurrence and the victim died after 4 ½ months of the
occurrence.
It would appear that after the incident the informant
was taken to Rajeshwar Hospital, Patna where he made his
fardbeyan.
Counsel for the State opposes the prayer for bail.
Call for carbon copy of the case diary of Chapra
Muffasil P.S. Case No.21 of 2009 from the Court of the Chief
Judicial Magistrate, Chapra and put up this case on its receipt.
(S.P.Singh,J)
KHAN