Patna High Court – Orders
Nawal Mandal vs The State Of Bihar on 1 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 500 of 2011
Nawal Mandal
Versus
The State Of Bihar
-----------
3 01.08.2011 The informant is the own brother of the appellant. He
made a statement, which has been recorded as first information
report, clearly stating that the appellant shot him. He was taken to
the Hospital and after ten days of treatment, he died though the
cause of death has not been proved. There is no post mortem
examination.
In our view, the statement of the informant, that it is the
appellant who shot, can be treated as dying declaration as well.
Be that as it may, we are not inclined to release the
appellant on bail. Prayer for bail of appellant is, accordingly,
rejected for the present.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)