IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.413 of 2009
SHYAM SUNDAR PRASAD @ SHYAM SUNDRA, SON OF DHANUSDHARI
PRASAD, RESIDENT OF VILLAGE IBRAHIMPUR, P.S. BIND, DISTRICT-
NALANDA.
.....Appellant.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Appellant : Mr. Shakeel Ahmad Khan, Sr. Advocate.
For the State : APP.
-----------
03/ 23.06.2011 Heard learned Counsel for the
appellant and learned Counsel for the State on
the I.A. No. 1061 of 2011, whereby the
appellant has renewed his prayer for bail.
Earlier, prayer for bail of the above
named appellant was rejected on 05.05.2009.
It has been submitted that there is
no explanation as to why the dead body was
found only in underwear and this shows that the
deceased was of a questionable character. The
dead body was found in the house of Dak Baba
and no inmate of that house has been examined.
The deceased, himself, was of questionable
character and so there was possibility that he
might have been killed on account of physical
lust.
Allegation and evidence is that the
victim Pappu was chased by the appellant up to
the house of Dak Baba and there he was shot at
fatally. The appellant is sole assailant of the
2
deceased. Considering this, presently, we are
not inclined to grant bail to the above named
appellant. Accordingly, his prayer for bail is
again rejected.
However, even after completion of
seven years custody of the appellant, if the
appeal could not be listed for hearing then the
appellant shall be at liberty to renew his
prayer for bail.
(Shyam Kishore Sharma, J.)
kksinha/- (Rajendra Kumar Mishra, J.)