High Court Patna High Court - Orders

Ishaque Mian @ Md.Ishaque vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Ishaque Mian @ Md.Ishaque vs The State Of Bihar on 18 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.996 of 2011
Ishaque Mian @ Md. Ishaque, son of Islam Mian, resident of village-
Satbhaiya, Police Station- Chandramandih, District-
Jamui…………………………………………………………….Appellant.

Versus
The State of Bihar………………………………………….Opposite Party.

2. 18.10.2011. Heard learned counsels for the

appellant and the State.

Admit.

Call for the lower court record.

The case of prosecution as per the

F.I.R. is that Anwar Mian caused injury by

pistol on left temporal region of the

informant. Thereafter, the informant

started running from the scene when this

petitioner caused fire arm injury by pistol

on left thigh of the informant.

The medical evidence as discussed

in paragraph no. 10 of the judgment does

not reflect any fire arm injury on temporal

region rather the injury on the temporal

region was found to be incised wound which

negates major accusation made by

prosecution.

In the circumstances, let the

appellant, above named, be released on bail

during the pendency of the appeal, on

furnishing bail bond of Rs. 10,000/-(Ten
2

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned Additional Sessions Judge, Fast

Track Court No. 1, Jamui, in connection

with Sessions Trial No. 213 of 2009 and

realization of fine, as imposed upon the

appellant, shall also be stayed.





                                             (Shyam Kishore Sharma,J)



U. K.                                         ( Dinesh Kumar Singh, J)