High Court Patna High Court - Orders

Birbal Bhar vs State Of Bihar on 8 November, 2011

Patna High Court – Orders
Birbal Bhar vs State Of Bihar on 8 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CRIMINAL APPEAL (DB) NO.931 OF 2009
                BIRBAL BHAR SON OF TULA BHAR, R/O VILLAGE-
                PRASI,P.S.- ITADI, DISTRICT- BUXAR
                                             VERSUS
                                      STATE OF BIHAR
                                 ----------------------------------

5 08/11/2011 I. A. No. 2167 of 2011

Through the instant interlocutory application

the appellant has renewed his prayer for bail.

The appellant stands convicted under section

302 Indian Penal Code and Section 27 of the Arms Act.

The consistence evidence is that the four persons fired

resulting into death of two persons. Both the deceased

have received 3 injuries each. Though the plea of delayed

transmission of the first information report to the court

and the delayed signature of the seizure list witnesses on

the seizure list have been taken but considering the

evidence on record, we are not inclined to grant bail to the

above named appellant. Accordingly, their prayer for bail

is rejected.

However, the appellant may renew his prayer for

bail after completing seven years in custody.

In the result, I. A. No. 2167 of 2011 is

dismissed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin