IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.648 of 2007
SAKALDEO CHOUDHARY
Versus
STATE OF BIHAR
-----------
08/ 06.09.2010 I.A. No. 1532 of 2010
Repeatedly on same ground this appellant has renewed
his prayer for bail. The evidence of the witnesses clearly
indicates that he caused injury to the deceased, due to which he
died. He has remained in custody only for three years and six
months.
Considering this fact, we do not feel inclined to
consider his prayer. Prayer is rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/