IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.1039 OF 2011
1. DHARM LAL MAHTO SON OF LATE RAJO MAHTO
2. PREM CHAND MAHTO SON OF LATE RAJO MAHTO
BOTH RESIDENT OF HARBHANGA, P.S.- SARSI, DISTRICT-
PURNEA
VERSUS
THE STATE OF BIHAR
----------------------------------
2 08/11/2011 This appeal is admitted for hearing.
Call for the lower court records.
The appellants have been convicted
under sections 302/34 of the Indian Penal
Code.
On recovery of the dead body of the
informant’s son with multiple injuries the FIR
was lodged and suspicion was raised against
these appellant due to earlier land dispute.
During trial also the prosecution witnesses have
raised suspicion in the background of land
dispute.
Considering the evidence on
record, let the appellants above named,
during the pendency of this appeal, be
released on bail on furnishing of bail bonds of
Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the
satisfaction of Sri Indradeo Singh, Additional
2
Sessions Judge, F.T.C. No. VII/his successor
Court, Purnea in Sessions Trial No. 455 of 2007
and realization of fine against them shall also
remain stayed.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avin