IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16555 of 2008
MAHESH SHARMA
Versus
STATE OF BIHAR
-----------
3 10.7.2008 Heard the parties. The petitioner is an accused in a case
under sections 364/34 of the Penal Code. Later on section 302 of the
Penal Code was also added.
There are two eye witnesses to support the fact that two
persons were kidnapped. Asghar Qureshi and Anwar Qureshi were
accompanying Sugan Qureshi and Jogan Qureshi. Anwar Qureshi has
supported the case inasmuch as he says that he saw this petitioner at the
place of occurrence when the alleged occurrence is said to have taken
place.
Considering the allegations I am not inclined to grant
bail to the petitioner. This bail petition is dismissed.
haque (Sheema Ali Khan, J.)