IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.650 of 2008
SUDHIR KUMAR JHA @ ANIL KUMAR JHA
Versus
STATE OF BIHAR
-----------
03 03.07.2008 For the reasons mentioned in I.A. No. 1203 of 2008
the delay of about 45 days for preferring the appeal is
condoned. The aforesaid I.A. stands allowed.
This appeal will be heard.
Call for Lower Courts Records.
Although the appellant has been convicted only on
the basis of circumstantial evidence but it is clear that he
has been seen coming out from the house of the deceased
lady with an axe in hand. While he was running away, he
was overpowered by the villagers with the axe. There is no
circumstances to suggest any good reason for false
implication. In the facts of the case, the prayer for bail of
the appellant is rejected at this stage.
(Shiva Kirti Singh, J.)
Spd/- (Abhijit Sinha, J.)