1
D.B. Cr.Misc. IInd Suspension of Sentence Bail
Application No.765/2008
in
D.B. CR. Appeal No.352/2007
Dhula
vs
State
DATE OF ORDER : - 7.8.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. C. M. TOTLA, J.
Mr.BN Kalla,for the appellant-applicant.
Mr.JPS Choudhary, Public Prosecutor.
Heard learned counsel for the appellant-applicant
Dhula and learned Public Prosecutor on second bail
application and perused the record also.
According to learned counsel for the appellant,
appellant’s-applicant’s first bail application was dismissed
on 26th July, 2007 and the appellant-applicant already
remained behind bars for about two years. Learned counsel
for the appellant submitted that allegation against the
appellant is that he used the stone for inflicting injury upon
the victim.
After going through the facts of the case and the
2
reasons given by the trial court as well as evidence on
record, we are not inclined to accept this second bail
application.
Hence, the second bail application filed by applicant
Dhula is hereby rejected.
(C. M. TOTLA), J. (PRAKASH TATIA), J.
c.p.goyal/-
3