IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.1077 of 2010
Sharwan Mistry
Versus
State Of Bihar
----------------------------------
5. 24.10.2011 I.A.No. 2182 of 2011
None appears.
Heard Shri S.N.Prasad, learned A.P.P. on the
prayer for bail of the appellant which was rejected by an order
passed on 16.3.2011 at that particular stage of hearing of the
matter. The learned trial Judge, who passed the judgment read
the evidence of P.Ws. 6 and 7 who are the sons of the
prosecutrix for recording the conviction. The record shows
that those witnesses had not been examined by the
Investigating Officer. The case was instituted on the basis of a
complaint under Section 156(3) Cr. P.C. There was no medical
report either.
Considering the above circumstances, let the
appellant Sharwan Mistry be directed to be released, during
pendency of this appeal, on furnishing a bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., 4th Additional Sessions
Judge, Hilsa,. Nalanda in Sessions Trial No. 303 of 2002.
As regards the sentence of fine, realisation
thereof shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)