IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34442 of 2010
BHULLA LAHERI, SON OF JAGDISH SAH @ JAGO SAH, RESIDENT OF VILLAGE NAW
KOTHI, P.S.- NAW KOTHI IN THE DISTRICT OF BEGUSARAI.
.....Petitioner.
Versus
THE SATTE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Akhileshwar Pd. Singh, Advocate
For the State : APP.
-----------
04/ 27.04.2011 Heard learned Counsel for the
petitioner and learned Counsel appearing on
behalf of the State.
Earlier, prayer for bail of the
petitioner was rejected on 31st March, 2009,
considering the allegation that he has been
described as shooter.
Submission is that in course of
evidence, injured Raja Ram has not named the
petitioner rather he has stated that he has
not seen as to who is the assailant. It has
also been submitted that there was no occasion
for the informant to give detailed information
regarding the occurrence. Pintu Singh, himself
was a man of criminal antecedent and there is
a possibility that he might have been killed.
Considering everything prayer for
bail of the above named appellant was
rejected.
A report has come and according to
2
the report, charged have been framed. Learned
Counsel for the informant submits that the
informant and other witnesses have been
examined.
Considering the facts and
circumstances of the case, I am not inclined
to grant bail to the above named petitioner.
Accordingly, his prayer for bail is again
rejected.
(Shyam Kishore Sharma, J.)
kksinha/-