IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.565 of 2011
HUSSAIN ANSARI
Versus
THE STATE OF BIHAR
-----------
3. 23.6.2011 This appeal shall be heard.
Call for the lower court records.
Three persons are said to have assaulted the
deceased Umesh Gupta. The contention is that there was only
one injury which has been discussed by the trial court in
paragraph 13 of the judgment. Further contention is that the
occurrence had allegedly taken place on 23.3.2008 but the
deceased died on 25.3.2008 in a hospital.
Regard being had to the submissions and the
evidence, let the appellant Hussain Ansari 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
leach to the satisfaction of the trial court, i.e., Additional
Sessions Judge, Fast Track Court-III.Gopalganj, in Sessions
Trial No. 268 of 2008/278 of 2009.
As regards the sentence of fine, realisation thereof
as against the present appellant remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)