IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL No.446 OF 2002
CRIMINAL APPEAL No.467 OF 2002
CRIMINAL APPEAL No.477 OF 2002
CRIMINAL APPEAL No.489 OF 2002
CRIMINAL APPEAL No.512 OF 2002
CRIMINAL APPEAL No.521 OF 2002
Against the judgment and order of conviction and sentence passed by Sri
Abinasi Saran Lal, Presiding Officer, Additional Court (I), Fast Track Court -
1, Samastipur in Sessions Trial No. 41 of 1984 / 72 of 2002.
RAMASHRAYA SAHNI @ BHAGAT JI, SON OF LATE SUBALAL
SAHNI, RESIDENT OF VILLAGE - KORBADHA, POLICE STATION -
SAMASTIPUR (MUFFASSIL), DISTRICT - SAMASTIPUR.
Appellant in Criminal Appeal No. 446/2002
SATRUGHAN RAI @ SUDAN, SON OF SRI RAM PRIT ROY,
RESIDENT OF VILLAGE - KORBADHA, POLICE STATION -
MUFFASSIL, DISTRICT - SAMASTIPUR
Appellant in Criminal Appeal No. 467 of 2002
1. MOHAN MAHTO, SON OF BIKAU MAHTO
2. RAMASHRAY ROY, SON OF CHHOTE LAL ROY
3. RAM CHANDRA MAHTO, SON OF RAUDI MAHTO, ALL
RESIDENT OF VILLAGE KORBADHA, P.S. MUFFASSIL, DISTRICT
- SAMASTIPUR.
Appellants in Criminal Appeal No. 477 of 2002
1. MOHIT SAHANI @ MOHIT SAHNI, SON OF LATE MUSAHARU
SAHANI.
2. RAM UDGAR SAHANI, SON OF LATE DORIK SAHANI, BOTH
RESIDNET OF VILLAGE - KORBADHA, P.S. - MUFASSIL,
DISTRICT - SAMASTIPUR.
3. RAM JATAN MAHTO, SON OF RAM KHELAWAN MAHTO,
RESIDENT OF VILLAGE - BHAMARUPUR, P.S. - MUFASSIL,
DISTRICT - SAMASTIPUR.
Appellants in Criminal Appeal No. 489 of 2002
1. SHANKAR MAHTO, SON OF RAMDHANI MAHTO.
2. SHIVAJEE MAHTO, SON OF RAMDHANI MAHTO.
3. DUKHIYA MAHTO, SON OF RAMDHANI MAHTO.
ALL ARE RESIDENTS OF VILLAGE - BHAMARUPUR, POLICE
STATION - MUFFASIL, DISTRICT - SAMASTIPUR.
Appellants in Criminal Appeal No. 512 of 2002
2
SIYA MAHTO, SON OF SANT LAL MAHTO, RESIDENT OF
VILLAGE KORBADHA, P.S. - MUFASSIL, DISTRICT -
SAMASTIPUR.
Appellant in Criminal Appeal No. 521 of 2002
Versus
THE STATE OF BIHAR ............... Respondent (in all the appeals)
-----------
12/ 25.06.2010 All the above six appeals have been brought
under the heading “To Be Mentioned”
It has been pointed out that all the six
analogous appeals were directed to be listed on 23rd June,
2010 under the heading “For Judgment” but due to
mistake one of the Cr. Appeals, namely, Cr. Appeal (DB)
No. 521 of 2002 was not printed on the list for judgment.
Judgment was delivered in all the six appeals including Cr.
Appeal (DB) No. 521 of 2002 because that appeal was
analogous to five criminal appeals which were on the list.
No specific order is required to be passed. The judgment
of this criminal appeal shall be deemed to have been
delivered on 23rd June, 2010.
(Shyam Kishore Sharma, J.)
Kundan (Gopal Prasad, J.)