1
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1367 of 2010
JAMAHIR @ MD.JAMAHIR, Son of Late Md. Atabul, resident of
village - Dallu Tola, Ward No. 13/18, Police Station - Forbesganj,
District - Araria. ........ Appellant.
Versus
THE STATE OF BIHAR ......... Respondent.
-----------
03/ 25.02.2011 Heard learned counsel for the appellant and learned
counsel for the State in respect of appellant’s prayer for bail.
Lower court records have been received.
On behalf of appellant, it has been submitted that
the inquest report would show that the body of the deceased
infant girl was found not in the Angan (courtyeard) of the
informant but out side the house. It has further been submitted
that a set of witnesses have deposed against the prosecution case
and have alleged that the deceased baby girl was killed by her
own mother because the baby was handicapped.
Considering that, according to the prosecution case
this appellant had used the sword which accidentally caused the
death of the baby girl of the informant and the explanation given
by the informant in his deposition that the victim was snatched
and taken out, the prayer for bail is rejected at this stage.
(Shiva Kirti Singh, J.)
Kundan (Gopal Prasad, J.)