IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1070 of 2010
ASHOK PASWAN
Versus
STATE OF BIHAR
-----------
03 19.11.2010 Heard Counsel for the petitioner and the
counsel appearing on behalf of the State.
The case of the prosecution is that the
deceased, Amaresh Paswan, who used to run a betel
shop, when demand his dues from this appellant,
namely, Ashok Paswan, he fired and Amresh Paswan
died. The case of the prosecution has been supported
by two eye-witnesses, P.W. 7 and P.W. 8, and that has
also been corroborated by the medical evidence.
Considering this fact, prayer for bail on behalf
of the appellant, who has remained in custody for four
years, is rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM