High Court Patna High Court - Orders

Ram Badan Mahto vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Ram Badan Mahto vs The State Of Bihar on 4 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.743 of 2011
                                  Ram Badan Mahto
                                        Versus
                                   The State of Bihar
                                       -----------

02 04.08.2011 This appeal will be heard along with Cr. App (DB)

No.738 of 2011.

Call for the lower Court records.

It is submitted that the appellant has been convicted

under Section-302/34 of the Indian Penal Code. It is pointed out

that in the first information report lodged by the informant

(P.W.10) appellant is neither named nor any role ascribed to him.

In the Court P.W.10 builds up the story and adds that the appellant

was holding back the bataidar who was with the father and was

killed. The bataidar has not been examined.

Be that as it may, during pendency of the appeal, let the

appellant, namely, Ram Badan Mahto be released on bail on

furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand) with

two sureties of like amount each to the satisfaction of Additional

Sessions Judge-Vth, Rohtas at Sasaram in S. Tr. No.432 of 2006.

Realization of fine shall remain stayed.



                                                (Navaniti Prasad Singh, J.)




Trivedi/                                        (Ashwani Kumar Singh, J.)