IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1047 of 2011
Suresh Ram @ Sunesh Ram @ Suresh & Ors.
Versus
The State Of Bihar
----------------------------------
3. 18.11.2011 The prayer for bail of appellant Suresh Ram
alias Sunesh Ram alias Suresh is being considered on receipt
of the lower court records.
Regard being had to the allegation and evidence,
besides the evidence of the Doctor supporting the allegation
that the present appellant had fired from a very close range,
the Court is not inclined to direct the release of this appellant
at this stage. His prayer for bail is dismissed.
However, the appellant may renew his prayer for
bail after six months henceforth, if the appeal is not heard and
disposed of by that time.
Kanth ( Dharnidhar Jha, J.)