IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1143 of 2010
1. RAMNATH MAHTO
2. ASARFI MAHTO
3. DHORHA MAHTO
4. BHOJ MAHTO
Versus
STATE OF BIHAR
-----------
02/ 28.09.2010 Admit the appeal.
Call for the lower court records.
Appellants have been convicted under
Section 302/149 and 447 of the IPC.
There is consistent evidence against
appellant no. 1 Ramnath Mahto that he assaulted the
deceased Jagdish with Farsa on his right hand. So far
other appellants are concerned, allegation against them
is that they assaulted the deceased on vital part with
Bhala and Farsa.
Considering this fact, prayer for bail on
behalf of appellant no. 1, namely, Ramnath Mahto is
allowed. During the pendency of this appeal, he is
directed to be released on bail on furnishing bail bond
of Rs.10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of 8th Additional
Sessions Judge, Motihari, East Champaran in
connection with Sessions Trial No. 88 of 1992.
2
Realization of fine shall remain stayed so far
appellant no. 1 is concerned.
Prayer for bail on behalf of Appellant Nos. 2,
3 and 4 will be considered on receipt of the LCR.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/