IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.434 of 2008
SAMSUDDIN DEWAN
Versus
THE STATE OF BIHAR
-----------
3 4-7-2008 Heard learned amicus curiae for the appellant and learned
counsel for the State.
Appellant is the sole assailant of the deceased. Learned
amicus curiae has pleaded that bail should be granted to the appellant
as he has remained in custody for about seven year.
Appellant has been convicted as assailant of the deceased
and the stabbing was done without any provocation. In the facts of the
case we are not persuaded to grant bail to the appellant because it is
not clear whether reliable surety will be available to secure his
presence for the purpose of this appeal, we are not inclined to grant
bail to the appellant.
( Shiva Kirti Singh,J)
( Abhijit Sinha,J)
Naresh