IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10500 of 2010
SURESH SAH
Versus
THE STATE OF BIHAR
-----------
05. 22.09.2010 Petitioner is languishing in jail since
03.11.2009 in a case registered under Sections 364,
302, 201/34 of the I.P.C.
The petitioner is named in the F.I.R. The
case was instituted in 2000 whereas the petitioner
surrendered after nine years.
It is submitted that it is a case of
circumstantial evidence in which other similarly
situated accused persons have been granted bail.
Considering the fact that petitioner has
surrendered after nine years of the institution of the
case, when he has been charge-sheeted and declared
absconder by the police, on that ground alone, I am
not inclined to grant bail to the petitioner at present.
The application for grant of bail of the petitioner
stands rejected in connection with Dhamdaha P.S.
Case No. 19 of 2000.
( Dinesh Kumar Singh, J.)
Shageer