1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1046 of 2010
PRAMOD MANDAL
Versus
STATE OF BIHAR
5 18.03.2011
I.A. no. 458 of 2011
Heard.
The solitory appellant stands convicted along
with others for the offence under Sections 304 / 149 of
the Indian Penal Code and sentenced to undergo
rigorous imprisonment for ten years with a fine of
Rs.10,000/-, under Section 323/149 and 147 of the
Indian Penal Code for six months, under Section 148 of
the Indian Penal Code for one year, and failure to pay
fine further simple imprisonment for one year. It is
pointed out that under similarly situated circumstances
other convicts have already been granted the privilege.
Appellant is in custody for three years.
Considering the facts and circumstances,
during the pendency of the appeal, let the appellant be
released on bail on furnishing bonds of Rs.10,000/-
(Rupees ten thousand) with two sureties of the like
amount each to the satisfaction of the Additional
2
Sessions Judge, Fast Track Court no.5, Banka in S.T. no.
783 of 2008 + S.Tr. no. 748 of 2009 / Tr. No. 222 of
2010.
Realisation of fine shall remain stayed, in the
meantime.
(Akhilesh Chandra, J.)
AAhmad