High Court Patna High Court - Orders

Bhulla Laheri vs Satte Of Bihar on 27 April, 2011

Patna High Court – Orders
Bhulla Laheri vs Satte Of Bihar on 27 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.34442 of 2010
BHULLA LAHERI, SON OF JAGDISH SAH @ JAGO SAH, RESIDENT OF VILLAGE NAW
KOTHI, P.S.- NAW KOTHI IN THE DISTRICT OF BEGUSARAI.
                                                            .....Petitioner.
                                    Versus
THE SATTE OF BIHAR                                     .....Opposite Party.

For the Petitioner                     : Mr. Akhileshwar Pd. Singh, Advocate
For the State                          : APP.
                                       -----------

04/ 27.04.2011 Heard learned Counsel for the

petitioner and learned Counsel appearing on

behalf of the State.

Earlier, prayer for bail of the

petitioner was rejected on 31st March, 2009,

considering the allegation that he has been

described as shooter.

Submission is that in course of

evidence, injured Raja Ram has not named the

petitioner rather he has stated that he has

not seen as to who is the assailant. It has

also been submitted that there was no occasion

for the informant to give detailed information

regarding the occurrence. Pintu Singh, himself

was a man of criminal antecedent and there is

a possibility that he might have been killed.

Considering everything prayer for

bail of the above named appellant was

rejected.

A report has come and according to
2

the report, charged have been framed. Learned

Counsel for the informant submits that the

informant and other witnesses have been

examined.

Considering the facts and

circumstances of the case, I am not inclined

to grant bail to the above named petitioner.

Accordingly, his prayer for bail is again

rejected.

(Shyam Kishore Sharma, J.)
kksinha/-