IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33456 of 2011
Wasrul Hassan @ Gilla S/o Late Maksud Ahmad
Versus
The State Of Bihar
-----------
2. 14.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in Adapur P.S. case No.3 of
2011 instituted for the offence u/ss.147, 148, 149, 323, 324
and 302 of the Indian Penal Code.
It has been submitted that the occurrence took place
on account of a minor dispute between the parties, who are
agnates.
However, considering that the petitioner assaulted
the deceased on the head, I am not inclined to grant bail to
the petitioner at this stage.
The prayer for bail is rejected.
However, in view of the relationship between the
parties, the petitioner may renew his prayer for bail after
framing of charge, if his case is not bifurcated for purposes of
commitment or charge.
Narendra/ ( Anjana Prakash, J. )