High Court Patna High Court - Orders

Ashok Mandal vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Ashok Mandal vs The State Of Bihar on 19 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.456 of 2011
                                    ASHOK MANDAL
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

02 19.04.2011 Petitioner is husband. He has been convicted under

Section 498A of the Penal Code. Charges framed under Section

120B of the Penal Code and Section ¾ of the Dowry Prohibition

Act have already failed.

While assailing the impugned judgment(s), learned

counsel for the petitioner drew attention of the Court to the

findings recorded by learned trial Court in paragraph nos. 14 and

16. From perusal of para 14 it appears that the victim (PW3) only

supported the prosecution case. Rest of the two witnesses have

deposed to the effect that they were informed about the torture by

the victim (PW3).

Matter requires consideration.

Issue notice.

Call for Lower Court Records.

During pendency of this application, petitioner, named

above, 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 the learned Judicial Magistrate, Ist

Class, Munger in connection with G.R. case no. 826 of 1993 (Tr.

No. 405 of 1998) subject to the condition that one of the bailors

shall be the own/close family member of the petitioner.

Sym                                        (Kishore K. Mandal, J.)