IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.766 of 2007
ANUP KUMAR @ RAJ @ RAJU
Versus
STATE OF BIHAR
-----------
8 3.7.2008 Heard learned counsel for the appellant, learned counsel for
the State and learned counsel for the informant in respect of IA
No.197 of 2008 through which the appellant has renewed his prayer
for bail which was earlier rejected on merits on 27.8.2007.
The prayer has been renewed mainly on the ground that
another co-accused Babloo has been granted bail by this Court on
2.4.2007 in Cr.Appeal No.394 of 2007. That order has been annexed
with a supplementary affidavit. It shows that Babloo Kumar Sahni @
Babloo Sahni, the co-accused was allowed bail on considering
statement of the eye witness PW 6 in cross examination to the effect
that after this appellant Anup Kumar @ Raj had already inflicted two
dagger blow on the deceased then he went to call co-accused Babloo
who came and further assaulted the deceased. According to the
medical evidence, the deceased had received only two dagger injuries.
In the facts of the case, this Court is not persuaded to grant
bail to the appellant. The prayer is again rejected.
(Shiva Kirti Singh,J.)
(Abhijit Sinha,J.)
sk