High Court Patna High Court - Orders

Mantoo Singh vs State Of Bihar on 28 March, 2011

Patna High Court – Orders
Mantoo Singh vs State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.1157 of 2010
                                   MANTOO SINGH
                                          Versus
                                  STATE OF BIHAR
                                        -----------

3. 28.3.2011 I.A. No. 557 of 2011

The appellant has made a prayer for bail through

this interlocutory application, as he had not made the prayer for

bail in the memo of appeal, which was considered after receipt

of the lower court records.

Heard both the sides.

The appellant Mantoo Singh is the husband of the

deceased who has been convicted and sentenced to a couple of

terms under Section 304B and 201 of the I.P.C.

The contention is that the parents of the deceased,

P.Ws. 3 and 7 did not support the charges and, as such, were

declared hostile along with one of the brothers of the deceased,

namely, P.W. 1. As regards the other brother of the deceased,

P.W. 6, his evidence in paragraph 8 was read out to the Court

wherein he has stated the room where other relatives of the

bridegroom were staying and that there was an arranged

marriage and there was no demand of dowry at that particular

stage. Above all, the appellant was already on bail and, as such,

on the day of passing the judgment of conviction he was taken

into custody.

Regard being had to the facts and the contention

and that the appellant was enjoying the privilege of bail prior to
2

being convicted, let the appellant Mantoo Singh be directed to

be released, during pendency of this appeal, on furnishing a

bond of Rs. 10,000/-( ten thousand) with two sureties of the like

amount each to the satisfaction of the trial court, i.e., 3rd

Additional Sessions Judge, Rohtas at Sasaram in Sessions Case

No. 568 of 2008/ Tr. No. 112 of 2009.

As regards sentence of fine, realisation thereof

from the appellant shall remain stayed till further orders.

Kanth                                        ( Dharnidhar Jha, J.)