High Court Patna High Court - Orders

Md. Islam Mian And Ors. vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Md. Islam Mian And Ors. vs The State Of Bihar on 26 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. REV. No.154 of 2011
            1. MD. ISLAM MIAN S/O ALI MOHAMMAD.
            2. SULEMAN MIAN, S/O- SIRAJUL MIAN
            3. SAGIR MIAN, S/O MEDHU MIAN
            4. NAYEEM MIAN, S/O- ALISHER MIAN
            5. TASHLIM MIAN, S/O- ALISHER MIAN
            6. MANGAL RAI, S/O- BIRJU RAI
            7. GONOUR RAI, S/O- RAMDEO RAI
            8. PRADEEP RAI S/O THUKARI RAI
            9. NIRSU RAI, S/O- DAHUR RAI
            10. RAMA SHANKAR MAHTO S/O- DORIK MAHTO
            11. RAM KISHORE MAHTO, S/O- DORIK MAHTO
            12. RAM ASHRAY MAHTO, S/O-DORIK MAHTO
            13. RAM KAHU MAHTO, S/O- DORIK MAHTO
            14. USMAN MIAN, S/O- SADIK MIAN.
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

3 26.04.2011 Let the informant be added as O.P. No. 2.

It is submitted that documents placed on behalf of

the defence have not been properly appreciated by both the

Courts below. Referring to paragraph 10 of the Trial Court

judgment, it is submitted that the X-ray plates were produced in

the Court for the first time and not before the Investigating

Officer as a result whereof, no chargesheet under Sections 325

and 324 was filed.

Matter requires consideration.

Admit.

Lower Court records have already been received.

Issue notice to O.P. No. 2 and ordinary process

requisites etc for which must be filed within one week.

During the pendency of this application, petitioners

above named are directed to be released on bail on furnishing

bail bonds of Rs. 10,000/- (ten thousand) each with two sureties
2

of the like amount each to the satisfaction of learned S.D.J.M.,

Sitamarhi in connection with G.R. No. 1082/93/Tr. No. 154/02

subject to the condition that one of the bailors shall be own close

family member of the petitioners.

( Kishore K. Mandal, J)
pkj