High Court Patna High Court - Orders

Jamahir @ Md.Jamahir vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Jamahir @ Md.Jamahir vs The State Of Bihar on 25 February, 2011
                                         1




            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.1367 of 2010
           JAMAHIR @ MD.JAMAHIR, Son of Late Md. Atabul, resident of
           village - Dallu Tola, Ward No. 13/18, Police Station - Forbesganj,
           District - Araria.                               ........ Appellant.
                                    Versus
           THE STATE OF BIHAR                               ......... Respondent.
                                   -----------

03/ 25.02.2011 Heard learned counsel for the appellant and learned

counsel for the State in respect of appellant’s prayer for bail.

Lower court records have been received.

On behalf of appellant, it has been submitted that

the inquest report would show that the body of the deceased

infant girl was found not in the Angan (courtyeard) of the

informant but out side the house. It has further been submitted

that a set of witnesses have deposed against the prosecution case

and have alleged that the deceased baby girl was killed by her

own mother because the baby was handicapped.

Considering that, according to the prosecution case

this appellant had used the sword which accidentally caused the

death of the baby girl of the informant and the explanation given

by the informant in his deposition that the victim was snatched

and taken out, the prayer for bail is rejected at this stage.



                                         (Shiva Kirti Singh, J.)


      Kundan                                 (Gopal Prasad, J.)