IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1142 of 2010
ANAMUL HAQUE @ MD. ANAMUL HAK @ ENAMUL
Versus
STATE OF BIHAR
-----------
02/ 28.09.2010 Admit the appeal.
Call for the lower court records.
Appellant has been convicted under Sections
302 & 201 of the IPC.
Counsel for the appellant submits that except
suspicion raised by the informant and the evidence that
the deceased was watching the television at Hatia in the
preceding night, there is no evidence to connect this
appellant with the alleged offence. The dead body was
recovered in decomposed position from a maize field
on the next day.
Considering this fact, prayer for bail on
behalf of appellant, namely, Anamul Haque @ Md.
Anamul Hak @ Enamul is allowed. During the
pendency of this appeal, he is directed to be released on
bail on furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of Additional Sessions Judge, Fast
Track Court No. V, Purnea in connection with Sessions
2
Trial No. 884 of 2008/ Trial No. 103 of 2009.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/