High Court Patna High Court - Orders

Shekhawat Mian &Amp; Ors vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Shekhawat Mian &Amp; Ors vs State Of Bihar on 26 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.442 of 2009
                                 SHEKHAWAT MIAN & ORS .
                                             Versus
                                      STATE OF BIHAR .
                                           -----------

4 26.8.2010 Reg:- I.A. No.1487 of 2010

Interlocutory application has been filed on behalf

of Zakir Mian Appellant no.3 for grant of bail.

Counsel for the appellant submits that there is

no eye-witness to the occurrence and the evidence do

not indicate that this appellant is the assailant of the

deceased.

However, considering the discussion in Para 6 of

the judgment and the medical evidence in Para 14 of

the judgment, we find that Zakir Mian is also one of the

assailants, who caused injury to the deceased.

We do not feel inclined to grant bail to appellant

no.3.

Prayer for bail on behalf of appellant no.3 Zakir

Mian is rejected.

Akumar                                                   ( Mridula Mishra, J.)


                                                        (Dharnidhar Jha,J.)