High Court Patna High Court - Orders

Mithilesh Sharma vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Mithilesh Sharma vs State Of Bihar on 9 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35860 of 2010
                                    MITHILESH SHARMA
                                             Versus
                                      STATE OF BIHAR
                                              --------

03/ 09.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Although petitioner is not named in the FIR but during the

course of investigation, statements of two witnesses, namely, Bipin

Kumar and Chhotu Sharma were recorded which is evident from

perusal of para 22 of the case diary. The aforesaid witnesses claimed

to have seen petitioner and other accused in company of the deceased

prior to alleged occurrence. Subsequently, co-accused Sanni Kumar

was arrested by the police and he made his confessional statement

leading to recovery of pistol which has been used in committing the

murder of deceased. The aforesaid Sanni Kumar also disclosed about

participation of this petitioner in the alleged crime.

The offence is very heinous in nature and, therefore,

considering the facts and circumstances as well as submissions of the

parties, I am not inclined to grant privilege of bail to petitioner.

Accordingly, his prayer for bail, in connection with Sultanganj P.S.

Case no 78/2010 stands rejected.

However, petitioner may renew his prayer for bail after

framing of charge.

      shahid                                                 (Hemant Kumar Srivastava,J)