High Court Patna High Court - Orders

Santosh Choudhary vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Santosh Choudhary vs The State Of Bihar on 27 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.8138 of 2011
          SANTOSH CHOUDHARY, S/o Late Jawahar Lal Choudhary.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 27.04.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 201/34 of the Indian

Penal Code.

The petitioner was refused bail by orders dated

06.11.2009 and 07.09.2010 vide Cr. Misc. Nos. 29272 of

2009 and 29514 of 2010 considering that the witnesses in

the statement under Section 164 Cr.P.C. specifically

stated that it is on the pointing of this petitioner and other

co-accused that blood soaked clothes of the deceased was

detected from beneath the sand.

In view of such, I am not inclined to review the

said order. The prayer for bail is once again rejected.

(Anjana Prakash, J.)
Vikash/-