IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19711 of 2011
Santosh Singh, son of Birendra Singh.
Versus
The State Of Bihar
-----------
3 12.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Submission of learned counsel for the petitioner is that
allegation levelled in the first information report is not
corroborated fully by witnesses even by informant in his re-
statement about participation of rest two accused persons that is
not relevant for this petitioner. He has been shown assailant in
the first information report as well as in re-statement of the
informant that his shot hit the informant’s abdomen.
Accordingly, the prayer of the petitioner for bail is
rejected.
However, the petitioner may renew his prayer for bail
after six months.
Md. Ibrarul ( Mandhata Singh, J.)