IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.129 of 2010
SUDHIR SHARMA @ SUDHIR SHARMA
Versus
STATE OF BIHAR
-----------
7. 27.04.2011 I.A.No.962/2011 has been filed for on behalf of
the appellant for grant him bail.
Earlier prayer for bail of the appellant was
considered on 23.04.2010 and this court found that in course
of postmortem corresponding injury which has been
attributed to the appellant was found, and his case was also
distinguished from the case of Raj Kumar Sharma because
no corresponding injury was found on the person of the
deceased and another person who was also alleged to have
fired has not faced trial.
Learned counsel of the appellant has submitted
that the case is based on testimony of P.W.6 who has also
not been fully relied on facts as he has not given correct date
of occurrence. It has further been submitted that the I.O. has
stated that the deceased was a man of bad character.
Considering the allegation and evidence against
the appellant, we are not inclined to enlarge him on bail.
Accordingly, his prayer for bail is rejected.
I. A. No. 962 of 2011 thus stands rejected.
( Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
Nitesh