High Court Patna High Court - Orders

Mahesh Sharma vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Mahesh Sharma vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.16555 of 2008
                                 MAHESH SHARMA
                                     Versus
                                 STATE OF BIHAR
                                  -----------

3 10.7.2008 Heard the parties. The petitioner is an accused in a case

under sections 364/34 of the Penal Code. Later on section 302 of the

Penal Code was also added.

There are two eye witnesses to support the fact that two

persons were kidnapped. Asghar Qureshi and Anwar Qureshi were

accompanying Sugan Qureshi and Jogan Qureshi. Anwar Qureshi has

supported the case inasmuch as he says that he saw this petitioner at the

place of occurrence when the alleged occurrence is said to have taken

place.

Considering the allegations I am not inclined to grant

bail to the petitioner. This bail petition is dismissed.

haque                                                         (Sheema Ali Khan, J.)