High Court Patna High Court - Orders

Md.Waquar Ahmad @ Niraley vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Md.Waquar Ahmad @ Niraley vs State Of Bihar on 2 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.657 of 2008
                      MD.WAQUAR AHMAD @ NIRALEY
                                 Versus
                            STATE OF BIHAR
                              -----------

2/ 2-July-08 This appeal is admitted for hearing. Call

for the lower court records.

The appellant has been convicted on the

basis of circumstantial evidence alone but they

include recovery of a blood stained Ganji and an

incriminating telephone wire from the house of

the appellant and the dead body was found close

to his house and a shirt of the deceased was also

recovered from backside of the house of the

appellant. As told in the FIR he was last seen

with the deceased.

In the facts of the case, prayer of the

appellant for bail is rejected at this stage.




                                       (Shiva Kirti Singh,J.)


     perwez                            (Abhijit Sinha,J.)