High Court Patna High Court - Orders

Mritunjay Pandey @ Biresh Pandey vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Mritunjay Pandey @ Biresh Pandey vs The State Of Bihar on 21 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) NO.545 OF 2011
             MRITUNJAY PANDEY @ BIRESH PANDEY SON OF LATE
             HARIHAR PANDEY, R/O VILLAGE- BHRIGICHAK, P.S.-
             KATEYA, DISTRICT- GOPALGANJ
                                       VERSUS
                             THE STATE OF BIHAR
                           ----------------------------------

4 21/11/2011 Heard learned counsel for the appellant,

learned counsel appearing on behalf of the informant

and learned APP.

This matter has been placed for

consideration of prayer for bail of the appellant after

receipt of the lower court records.

Though the appellant initially caused simple

injury to the informant by Dab and when the

informant’s wife, the deceased, went to rescue him

then this appellant caused Dab blow on her head. The

doctor has found one lacerated injury skin deep

caused by hard and blunt substance as discussed in

paragraph 17 of the judgment.

Since there is no allegation of repetition of

blow, perhaps the injury has been caused from the

blunt portion of the Dab, hence, considering the

medical evidence on record, let the appellant above

named be released on bail during the pendency of this

appeal on furnishing of bail bonds of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of Sri Bipin Bihari Mishra,
2

Additional Sessions Judge, F.T.C. No. IV/his

successor Court, Gopalganj in Sessions Trial No. 88 of

2010/4 of 2010 and realization of fine against the

appellant shall also remain stayed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin