IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.657 of 2008
MD.WAQUAR AHMAD @ NIRALEY
Versus
STATE OF BIHAR
-----------
2/ 2-July-08 This appeal is admitted for hearing. Call
for the lower court records.
The appellant has been convicted on the
basis of circumstantial evidence alone but they
include recovery of a blood stained Ganji and an
incriminating telephone wire from the house of
the appellant and the dead body was found close
to his house and a shirt of the deceased was also
recovered from backside of the house of the
appellant. As told in the FIR he was last seen
with the deceased.
In the facts of the case, prayer of the
appellant for bail is rejected at this stage.
(Shiva Kirti Singh,J.)
perwez (Abhijit Sinha,J.)