High Court Patna High Court - Orders

Bhola Ram vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Bhola Ram vs State Of Bihar on 9 July, 2008
               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