High Court Patna High Court - Orders

Sakaldeo Choudhary vs State Of Bihar on 6 September, 2010

Patna High Court – Orders
Sakaldeo Choudhary vs State Of Bihar on 6 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.648 of 2007
                          SAKALDEO CHOUDHARY
                                    Versus
                               STATE OF BIHAR
                                   -----------

08/ 06.09.2010 I.A. No. 1532 of 2010

Repeatedly on same ground this appellant has renewed

his prayer for bail. The evidence of the witnesses clearly

indicates that he caused injury to the deceased, due to which he

died. He has remained in custody only for three years and six

months.

Considering this fact, we do not feel inclined to

consider his prayer. Prayer is rejected.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/