High Court Patna High Court - Orders

Shakil Miyan &Amp; Ors vs State Of Bihar &Amp; Anr on 17 September, 2010

Patna High Court – Orders
Shakil Miyan &Amp; Ors vs State Of Bihar &Amp; Anr on 17 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.234 of 2010
                                   SHAKIL MIYAN & ORS
                                            Versus
                                  STATE OF BIHAR & ANR
                                         -----------

04. 17.09.2010 I. A. No. 1773 of 2010

All three appellants have been convicted

under section 302/34 of the IPC.

Counsel for the appellants submits that the

conviction of all three appellants is on the basis of

circumstantial evidence. Only circumstance against

the appellant no. 3, Khurshid Alam is that he came in

the night of occurrence at the place of informant and

called her son Naushad to pull Rickshaw and

thereafter he was never seen. Finally after 3-4 days,

his dead body was found near canal. So far the

appellant no. 1 and 2, Shakil Miyan and Firoj Ahmad

is concerned, none of the appellant has seen them in

the company of the deceased either in the night of the

occurrence or thereafter.

Considering this fact, the prayer for bail on

behalf of the appellants, namely, Shakil Miyan, Firoj

Ahmad and Khurshid Alam is allowed. During

pendency of the appeal, the above-named appellants

are directed to be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) each with two
2

sureties of the like amount each to the satisfaction of

Additional Sessions Judge, Bagha, West Champaran in

Sessions Trial No. 659 of 2004.

Counsel for the appellant is permitted to

delete the name of respondent no. 2.

(Mridula Mishra, J.)

(Shyam Kishore Sharma, J.)
SKM