Patna High Court – Orders
Sudhir Singh @ Sudhir Kumar Singh vs State Of Bihar on 24 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.347 of 2010
SUDHIR SINGH @ SUDHIR KUMAR SINGH, Son or Rati Chand
Singh, resident of village - Kasaila, P.S. - Madanpur O.P. - Araria,
District - Araria. ........ Appellant.
Versus
THE STATE OF BIHAR ........ Respondent.
-----------
04/ 24.03.2011 I.A. No. 454 of 2011.
Heard learned counsel for the appellant and
learned counsel for the State in respect of appellant’s
prayer for bail renewed through I.A. No. 454 of 2011.
His prayer for bail has been earlier rejected on
merits on 17.05.2010. He is husband of the victim lady in
a case under Section 304(B) of the Indian Penal Code and
besides these circumstances P.W. 12, a nephew of the
deceased, aged about eleven years has supported the
killing of the deceased by this appellant and three others as
an eye-witness.
In the facts of the case, prayer for bail is again
rejected.
(Shiva Kirti Singh, J.)
Kundan (Gopal Prasad, J.)