High Court Patna High Court - Orders

Krishna Mahto vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Krishna Mahto vs The State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Appeal (DB) No.869 of 2011
             ======================================================
             Krishna Mahto, son of Ram Pravesh Prasad, resident of village Sardar
             Bigha, Police Station Noorsarai, District Nalanda
                                                               .... ....  Appellant/s
                                               Versus
             The State Of Bihar
                                                               .... .... Respondent/s
             ======================================================
             Appearance :
             For the Appellant/s        :      Mr.
             For the Respondent/s       :      Mr.
             ======================================================
          CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA
                       AND
                   HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)

2 06-09-2011 Heard Counsel for the appellant and the A.P.P.

representing the State.

This appeal will be heard.

Call for the Lower Court’s Record.

Arguing for bail, learned Counsel for the appellant

submits that nobody has seen the occurrence and PW 5 has

developed the story that he has seen the accused persons

escaping from the place of occurrence. The Investigating

Officer has contradicted this when he was examined as PW 10.

Considering the facts aforesaid, the above named

appellant, during the pendency of this appeal, is directed to be

released on bail in Sessions Trial No. 141 of 2006 on furnishing
2 Patna High Court CR. APP (DB) No.869 of 2011 (2) dt.06-09-2011

2/2

bail bonds of Rs. 10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of the Additional

Sessions Judge V, Nalanda at Biharsharif.

During the pendency of this appeal, the realization

of fine from the above named appellant shall also remain

stayed.

(Shyam Kishore Sharma, J)

Prabhakar Anand/- (Sheema Ali Khan, J)