IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.838 of 2009
SHANKAR KUMAR CHOUDHARY
Versus
STATE OF BIHAR
-----------
04. 03.12.2010 Heard the bail prayer of the appellant after
receipt of the L.C.R.
The appellant stands convicted under
Section 307 of I.P.C. and sentenced to R.I. for ten
years and fine of Rs.5,000/-.
The allegation and evidence is that this
appellant caused dagger blows causing two
injuries though simple in nature to the informant and
appellant was apprehended and handed over to the
police by the villagers.
Learned counsel submits that during trial
appellant was remained in custody for 13 months and
thereafter he remained in custody since 27.07.2009
i.e the date of judgment and thus he remained in
custody for two and half years.
In the facts and circumstances of the case, I
do not feel inclined to allow bail to the appellant for
the present; hence, his bail prayer is refused.
2
However, if so advised, he may renew his prayer for
bail after completion of three years of total period of
incarceration.
(C.M. Prasad, J.)
Mkr.