IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.442 of 2009
SHEKHAWAT MIAN & ORS .
Versus
STATE OF BIHAR .
-----------
4 26.8.2010 Reg:- I.A. No.1487 of 2010
Interlocutory application has been filed on behalf
of Zakir Mian Appellant no.3 for grant of bail.
Counsel for the appellant submits that there is
no eye-witness to the occurrence and the evidence do
not indicate that this appellant is the assailant of the
deceased.
However, considering the discussion in Para 6 of
the judgment and the medical evidence in Para 14 of
the judgment, we find that Zakir Mian is also one of the
assailants, who caused injury to the deceased.
We do not feel inclined to grant bail to appellant
no.3.
Prayer for bail on behalf of appellant no.3 Zakir
Mian is rejected.
Akumar ( Mridula Mishra, J.)
(Dharnidhar Jha,J.)