High Court Patna High Court - Orders

Krishna Shah vs State Of Bihar on 6 July, 2010

Patna High Court – Orders
Krishna Shah vs State Of Bihar on 6 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CR. APPEAL (DB) No.658 of 2009
                         KRISHNA SHAH
                             Versus
                        STATE OF BIHAR
                              ****

/5/ 6 July 2010 I.A. No. 2194 of 2009

2. Heard the learned Lawyer for the appellant and

the State on the prayer for bail of the appellant. .

3. It has been submitted that the appellant has

remained on bail during trial. The case is based upon

solitary testimony of the mother of the deceased. The main

witness is P.W. 1, who has not supported the prosecution

allegation. The allegation is that the mother of the deceased

was told, regarding death, by P.W. 1. Doctor, in his

evidence, has stated that after such injury the patient

immediately becomes unconscious and so it has been argued

that there was no possibility of making of any dying

declaration to prove the conformity of the deceased.

4. According to the allegation, the mother of the

deceased has gone immediately after the occurrence and the

deceased prior to her death has named this person as shooter

and after making this statement the deceased died. The

doctor in his statement has not stated specifically that in
2

such a situation the patient can not make the statement.

5. Considering the fact that appellant is sole

assailant, whose name is mentioned in the dying declaration

of the deceased, we are not inclined to grant bail to the

appellant. The prayer for bail is rejected.

(Shyam Kishore Sharma, J.)

( Gopal Prasad, J. )
S.A.