High Court Patna High Court - Orders

Jamil Khan vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Jamil Khan vs The State Of Bihar on 10 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.623 of 2009
                 JAMIL KHAN, SON OF YASIN KHAN, R/O VILLAGE-BIUR, P.S.
                 CHAINPUR, DISTT. KAIMUR, BHABHUA......... APPELLANT
                           Versus
                 THE STATE OF BIHAR.................................. RESPONDENT
                          -----------

5 10-03-2011 Heard learned counsel for the appellant, learned

counsel for the State and learned counsel for the informant.

The appellant has renewed his prayer on the ground

that he has remained in custody for about 2 years and 8

months and there is no likelihood of appeal being heard in

near future. It was pointed out that there was an observation

that if the appeal is not heard within one year then the

appellant may renew his prayer for bail and that one year has

already elapsed since the date of such observation.

Learned counsels appearing for the State and

informant have submitted that the F.I.R. is on the basis of

statement of the deceased himself in which this appellant

allegedly gave one lathi blow on the head which, according to

doctor, proved fatal. In reply learned counsel for the

appellant has challenged the claim of P.W.7 that he recorded

the statement of the injured. It has further been submitted that

the lathi blow was not repeated and hence there may not have

been any intention to cause death.

2

In the facts and circumstances of the case, the

prayer for bail is again rejected for the present. Let the

hearing of the appeal be expedited. In case the appeal cannot

be heard within one year, in that event, of so advised,

appellant may renew his prayer for bail.

( Shiva Kirti Singh, J.)

( Gopal Prasad,J)
Naresh