High Court Patna High Court - Orders

Shakil vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Shakil vs The State Of Bihar on 5 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.18812 of 2011
                                          Shakil
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

3 5.9.2011 Heard learned counsel for the parties.

Petitioner is also one of the

assailants of the deceased as well as of the

informant and one Motto Murmu.

Defence is that petitioner was armed

with Lathi and no such injury is found on the

person of the deceased as stated by one of the

injured in paragraph 67 of the case diary but

statement of informant is there in the F.I.R.

about petitioner’s having in possession of

sharp cut weapon, informant is also injured,

his father is dead. Co-injured is examined in

paragraph 67 what was its purpose known to the

I.O. but has created some doubt on his conduct,

in any case not doubting the prosecution case.

Having similar allegation co-accused

Abdul Mobin and Haji Abdul Quadir have been

refused bail by different Benches of this Court

vide Cr.Misc.No. 16995/2011 and Cr.Misc.No.

32877/2010.

Taking the facts into consideration,

the prayer for bail is rejected.

AI                                                      ( Mandhata Singh, J.)