IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.637 of 2007
MD. RIYASAT
Versus
STATE OF BIHAR
-----------
06 01.07.2008 Heard learned counsel for the informant and learned
counsel for the State as well as learned counsel for the appellant
in respect of I.A. No. 1579 of 2007 through which the
informant has made a prayer to cancel the bail granted to the
appellant Md. Riyasat on the ground that misleading
submissions were advanced for the purpose of bail granted by
this Court on 26.7.2007. It was further submitted that there are
strong circumstances consisting of confession by a co-accused
made before the villagers to implicate this appellant. It was
further submitted that one of the co-accused Jamshed is a
criminal and a sanha has been lodged that this appellant and the
other co-accused are threatening the witnesses with a view to
dissuade them not to depose against the juvenile co-accused
Samshul.
Considering all the facts and circumstances this Court
is not persuaded to cancel the bail granted to the appellant . The
prayer made in the I.A. is, therefore, rejected.
(Shiva Kirti Singh, J.)
Spd/-
(Abhijit Sinha, J.)