High Court Patna High Court - Orders

Parasuram Prasad @ Parsuram … vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Parasuram Prasad @ Parsuram … vs The State Of Bihar on 29 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. APP (DB) No.1084 of 2010
            Parasuram Prasad @ Parsuram Prasad son of Sri Hulaman Prasad, resident of
           village- Khem Matihiniya, P.S- Bishambharpur, Dist- Gopalganj.
                                                  Versus
                                           The State Of Bihar
                                                -----------

5 29.06.2011 Heard learned counsel for the appellant and learned

Additional Public Prosecutor for the State.

Through I.A No. 1195 of 2011, the appellant has

prayed for bail on the ground of certain inconsistencies in the

evidence of the prosecution witness to the effect that although

there was allegation of repeated firing, but later on the Informant

has changed the story by saying that only one shot was fired.

The doctor has conducted the postmortem and found two fire

arm injuries.

Considering the facts and circumstances of the case,

we are of the view that as all the witnesses are consistent in

saying that it is the appellant who fired shot by which the

deceased was killed, the prayer for bail of the appellant is

presently rejected.

I.A. No. 1195 of 2011 this stands rejected.

( Shyam Kishore Sharma, J.)

( Rajendra Kumar Mishra, J.)
Namita