High Court Patna High Court - Orders

Thaga Mahto vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Thaga Mahto vs The State Of Bihar on 27 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.852 of 2011
                                      Thaga Mahto
                                          Versus
                                   The State Of Bihar
                                        -----------

2. 27.7.2011 This appeal shall be heard along with Cr. Appeal

No. 784 of 2001(S.J.) in which the lower court records have

already been called for.

As regards the prayer for bail of the appellant, the

contention is that it is true that the appellant is said to have dealt

a farsa blow on the head of the deceased but the Doctor did not

find any sharp cutting weapon and opined that the injury which

caused the death had been caused by hard and blunt substance.

On this count the appellant appears convicted under Section 304

of the Indian Penal Code and has been directed to serve out a

sentence of rigorous imprisonment for ten years.

Regard being had to the anomaly pointed out by

learned counsel for the appellant, let the appellant, namely,

Thaga Mahto 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., Additional Sessions Judge, Fast Track Court No.

IV, Sitamarhi, in Sessions Trial No. 111 of 2002.

As regards the sentence of fine, realisation of the

same against the present appellant shall remain stayed till further

orders.

        Kanth                                           ( Dharnidhar Jha, J.)