High Court Patna High Court - Orders

Ashok Paswan vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Ashok Paswan vs State Of Bihar on 19 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1070 of 2010
                                      ASHOK PASWAN
                                            Versus
                                      STATE OF BIHAR
                                         -----------

03 19.11.2010 Heard Counsel for the petitioner and the

counsel appearing on behalf of the State.

The case of the prosecution is that the

deceased, Amaresh Paswan, who used to run a betel

shop, when demand his dues from this appellant,

namely, Ashok Paswan, he fired and Amresh Paswan

died. The case of the prosecution has been supported

by two eye-witnesses, P.W. 7 and P.W. 8, and that has

also been corroborated by the medical evidence.

Considering this fact, prayer for bail on behalf

of the appellant, who has remained in custody for four

years, is rejected.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM