High Court Patna High Court - Orders

Santosh Singh vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Santosh Singh vs The State Of Bihar on 12 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19711 of 2011
                               Santosh Singh, son of Birendra Singh.
                                               Versus
                                       The State Of Bihar
                                             -----------

3 12.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Submission of learned counsel for the petitioner is that

allegation levelled in the first information report is not

corroborated fully by witnesses even by informant in his re-

statement about participation of rest two accused persons that is

not relevant for this petitioner. He has been shown assailant in

the first information report as well as in re-statement of the

informant that his shot hit the informant’s abdomen.

Accordingly, the prayer of the petitioner for bail is

rejected.

However, the petitioner may renew his prayer for bail

after six months.

Md. Ibrarul                                             ( Mandhata Singh, J.)