IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24518 of 2010
ASHOK HEMBRAM @ ASHOK KUMAR HEMBRAM
SON OF SHRI GAJENDRA HEMBRAM
RESIDENT OF VILLAGE BANGTHI KADAM TOLA,
P.S.BARAHARA KOTHI,DISTRICT PURNEA
Versus
THE STATE OF BIHAR
-----
For the petitioner : Mr.Amiya Kunal
For the State : Ms.Rita Verma,APP
———–
04/ 25.08.2010 Heard learned counsel for the
petitioner, learned counsel appearing for the
informant and learned Addl.P.P.
Earlier the prayer for bail of the
petitioner was rejected on 8.01.2010 Vide
Cr.Misac.No. 43627 of 2009.
The petitioner renewed his prayer
only after six months and it has been
submitted that the petitioner’s plea of alibi
has not been properly appreciated because the
S.D.O. himself has granted a certificate
showing the presence of the petitioner on the
date of occurrence in his office at Araria.
As per allegation, the petitioner is
assailant of two persons namely, Binod Tuddu
and Minu Tuddu.
Considering the direct involvement
of the petitioner in the offence alleged, I
am not inclined to reconsider the prayer for
bail of the petitioner. Accordingly, his
prayer for bail is again rejected.
Tahir/- ( Shyam Kishore Sharma, J. )