IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.901 of 2010
RAM PRAVESH PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 14.09.2010 This appeal will be heard.
Call for the L.C.R
As to the prayer for bail, learned counsel for
the appellant submits that the appellant along with
others was convicted under Section 304 Part-II of the
I.P.C. It is submitted that the occurrence is said to
have taken place due to dispute regarding taking of
water from hand pipe and the allegation was that the
appellant and others assaulted the deceased with lathi
but without any specific attribution as to who had
caused the fatal blow causing to death. Learned
counsel also submits that appellant was on bail
during trial. Further submission is that other accused
who have filed separate Cr. Appeal No.773 of 2010
and whose case is similarly situated have already
been allowed bail by this Court.
In the facts and circumstances, during the
pendency of the appeal, appellant Ram Pravesh
Paswan is admitted to bail on furnishing bail bond of
2
Rs.10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of Addl. Sessions
Judge, F.T.C. No.II, Jehanabad in connection with
Sessions Trial No.256 of 2001/107 of 2010.
The realization of fine imposed on the
appellant will remain stayed till the disposal of
appeal.
(C.M. Prasad, J.)
Mkr.