IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13602 of 2008
SUBHAS DHOBI @ SUBASH DHOBI
Versus
STATE OF BIHAR
-----------
Cr.Misc. No.9653 of 2008
BHOLA RAM
Versus
STATE OF BIHAR
———–
3 9.7.2008 Heard the parties.
The petitioners are accused in a case under section 302 of
the Penal Code.
In the F.I.R. it is said that Bhola Ram is the person who
fired on the informant as a result of which he died after three days of the
occurrence. In his further statement the informant has categorically
stated that he has taken the name of Bhola Ram as the assailant on
pressure. He has alleged that Bhola Ram called him from his house and
Awadhesh, Bhola Ram and Subhash Dhobi were present at the time of
occurrence and it is Subhash Dhobi who fired. Both the statement given
in the F.I.R. and the statement made thereafter are contradictory to each
other. However, it appears that in spite of that it is a clear case in which
the accused persons were present at the time of occurrence according to
the further statement of the informant.
In the aforesaid facts I am not inclined to grant bail to the
petitioners at this stage. These bail petitions are dismissed.
(Sheema Ali Khan,J)
Haque