IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20546 of 2011
Md. Shabbir Khan @ Shabbir Khan
Versus
The State Of Bihar
3/ 18.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for causing assault by means of
lathi resulting into death of the deceased. An attempt is made by the
learned counsel for the petitioner to show that informant and her
sister are not eye witnesses of the case and there is no other witness
in the case but F.I.R. is clear enough that dead body was adjacent to
the house of the informant as well as of the petitioner where
informant’s fardbeyan was recorded. There is every description that
how informant’s aunt quarrel with her. Same was reported to the
petitioner by her aunt and in that continuation, injuries were caused
to the deceased, the informant and her sister also though no visible
injury is found on the person of informant and her sister by the
Doctor but not leading to disbelieve their statement.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail is rejected.
Shail (Mandhata Singh, J.)