High Court Patna High Court - Orders

Sk. Reyaz @ Sk. Reyazuddin &Amp; … vs State Of Bihar on 20 December, 2010

Patna High Court – Orders
Sk. Reyaz @ Sk. Reyazuddin &Amp; … vs State Of Bihar on 20 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.1160 of 2010
                       SK. REYAZ @ SK. REYAZUDDIN & ANR
                                           Versus
                                     STATE OF BIHAR
                                             with
                             CR. APP (DB) No.1298 of 2010
                         SK. SHABBU @ SAHNAWAZ AKHTAR
                                           Versus
                                     STATE OF BIHAR
                                         -----------

4/ 20.12.2010 On receipt of the lower court records, the prayer for bail

on behalf of appellant no. 1 Sk Reyaz alias Sk. Reyazuddin ( in Cr.

Appeal no. 1160 of 2010) father in law of the deceased as well as Sk

Shabbu alias Sahnawaz Akhtar (in Cr. Appeal No. 1298 of 2010),

husband of deceased Shamma Parveen is being considered.

On perusal of the materials on record, especially, Ext. 2,

letter written by the deceased to her sister in law and the discussion

made by the trial court in paragraph 27 of the judgment, we do not

consider that the appellants should be granted bail at this stage.

Prayer of the appellants for bail is rejected.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)