High Court Patna High Court - Orders

Deo Datta Mishra &Amp; Ors vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Deo Datta Mishra &Amp; Ors vs State Of Bihar on 27 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.1016 of 2010
                          DEO DATTA MISHRA & ORS
                               Versus
                          STATE OF BIHAR
                              -----------

2/ 27.8.2010 This appeal will be heard.

Call for the lower court records of S.T. No. 128 of 1994

from the court of Ist Additional Sessions judge, Katihar.

All the three appellants have been convicted under

sections 302/34 of the IPC and section 27 of the Arms Act.

Counsel for the appellants submits that five accused

persons faced the trial with similar allegation and two of them

were acquitted. Trial court also recorded a finding that there is no

direct evidence nor any witness saw the occurrence when the

accused persons killed the deceased but, just after the occurrence,

they heard the sound of firing. It is further submitted that

considering these facts, the two other accused persons have been

acquitted.

Considering these facts, prayer for bail of the appellants

is allowed. During the pendency of this appeal, let appellants Deo

Datta Mishra, Dilip Mishra alias Dilip Kumar Mishra and Ranjit

Sah be released on bail on furnishing bail bond of Rs.10000/(ten

thousand) each with two sureties of the like amount each to the

satisfaction of the Ist Additional Sessions judge, Katihar in S.T.
2

No. 128 of 1994. Realization of fine shall remain stayed.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)