IN THE HIGH COURT OF JUDICATURE AT PATNA CR. APP (DB) No.934 of 2007 JITENDRA SINGH Versus STATE OF BIHAR -----------
5 10.7.2008 Heard learned counsel for the appellant and learned counsel
for the State in respect of IA No.520 of 2008 through which the
appellant has renewed his prayer for bail which was earlier rejected on
29.8.2007.
It has been submitted that award of life imprisonment in a
case under section 307 IPC is excessive and the appellant has
remained in custody since 20.6.2006 i.e. for more than two years.
A counter affidavit has been filed on behalf of the informant
to urge that appellant is involved in at least two other cases as per
knowledge of the informant. Since the copy of the counter affidavit
has not been served on the other side, let the same be ignored.
Considering that the injury caused to the PW 1 is in chest
and by a firearm, the prayer of the appellant for bail is rejected for the
present. If the appeal cannot be heard within one year then the
appellant, if so advised, may renew his prayer for bail.
(Shiva Kirti Singh,J.)
(Abhijit Sinha, J.)
sk