High Court Patna High Court - Orders

Ram Sagar Mahto vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Ram Sagar Mahto vs The State Of Bihar on 15 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.588 of 2011
                                  Ram Sagar Mahto
                                         Versus
                                  The State Of Bihar
                                       -----------

3. 15.7.2011 The prayer for bail of the appellant has been

considered on receipt of the lower court records.

The contention is that the prosecution was

launched through a petition of complaint and admittedly there

was a dispute for some bamboo clumps between the parties as

has been admitted by P.W. 1 the father-in-law of the prosecutrix.

It is also admitted that appellant Ram Sagar Mahto was the

cousin of the husband of the complainant and further there was

nothing found by the Doctor who examined the lady. There was

a police case initially which was found to be not true after

investigation.

Regard being had to the contentions, let appellant

Ram Sagar Mahto 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., Additional Sessions Judge, Fast Track Court-

VII, Sitamarhi, in Sessions Trial No. 347 of 2010.

As regards the sentence of fine, realisation thereof

shall remain stayed till further orders.

        Kanth                                           ( Dharnidhar Jha, J.)