High Court Patna High Court - Orders

Sunil Das vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Sunil Das vs The State Of Bihar on 14 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.20678 of 2011
                                             Sunil Das
                                               Versus
                                       The State Of Bihar
                                             -----------

2/ 14.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

There is case and counter case for the occurrence

of the same day in which family members of both the parties

have received injuries. In the F.I.R., petitioner is sole

assailant of the deceased and in another fardbeyan, recorded

on the statement of deceased’s wife, number of assailants is

three but including this petitioner. Stitch wound is opined

caused by hard and blunt substance may not be accepted at

the stage for its causing by hard and blunt substance only.

Part of the submission is about death after 5 days but in

course of treatment after admission in hospital.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is rejected.

shail                                        (Mandhata Singh, J.)