IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.154 of 2011
1. MD. ISLAM MIAN S/O ALI MOHAMMAD.
2. SULEMAN MIAN, S/O- SIRAJUL MIAN
3. SAGIR MIAN, S/O MEDHU MIAN
4. NAYEEM MIAN, S/O- ALISHER MIAN
5. TASHLIM MIAN, S/O- ALISHER MIAN
6. MANGAL RAI, S/O- BIRJU RAI
7. GONOUR RAI, S/O- RAMDEO RAI
8. PRADEEP RAI S/O THUKARI RAI
9. NIRSU RAI, S/O- DAHUR RAI
10. RAMA SHANKAR MAHTO S/O- DORIK MAHTO
11. RAM KISHORE MAHTO, S/O- DORIK MAHTO
12. RAM ASHRAY MAHTO, S/O-DORIK MAHTO
13. RAM KAHU MAHTO, S/O- DORIK MAHTO
14. USMAN MIAN, S/O- SADIK MIAN.
Versus
THE STATE OF BIHAR
-----------
3 26.04.2011 Let the informant be added as O.P. No. 2.
It is submitted that documents placed on behalf of
the defence have not been properly appreciated by both the
Courts below. Referring to paragraph 10 of the Trial Court
judgment, it is submitted that the X-ray plates were produced in
the Court for the first time and not before the Investigating
Officer as a result whereof, no chargesheet under Sections 325
and 324 was filed.
Matter requires consideration.
Admit.
Lower Court records have already been received.
Issue notice to O.P. No. 2 and ordinary process
requisites etc for which must be filed within one week.
During the pendency of this application, petitioners
above named are directed to be released on bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand) each with two sureties
2
of the like amount each to the satisfaction of learned S.D.J.M.,
Sitamarhi in connection with G.R. No. 1082/93/Tr. No. 154/02
subject to the condition that one of the bailors shall be own close
family member of the petitioners.
( Kishore K. Mandal, J)
pkj