IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1106 of 2010
MD. SULEMAN & ANR
Versus
STATE OF BIHAR
-----------
02/ 20.09.2010 Admit the appeal.
Call for the Lower Court Records.
The Appellant no.1 namely Md. Suleman
and Appellant No. 2 namely Shafika Khatoon
have been convicted under Sections 302/201/34
of the Indian Penal Code.
Learned Counsel for the appellant
submits that there is no direct evidence of
any eye witness and case depends upon the
circumstantial evidence. So far these two
appellants are concerned, there is no
circumstance brought on record, in the
deposition of the witnesses against these two
appellants and except suspicion there is no
evidence.
Considering these facts, prayer for
bail on behalf of the appellants namely Md.
Suleman and Shafika Khatoon is allowed.
2
During the pendency of this appeal, they are
directed to be released on bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand)each
with two sureties of the like amount each to
the satisfaction of 2nd Additional Sessions
Judge, Muzaffarpur in connection with
Sessions Trial No. 287 of 2006.
(Mridula Mishra, J.)
(Shyam kishore Sharma, J.)
kksinha/-