High Court Patna High Court - Orders

Ram Dayal Yadav &Amp; Anr vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Ram Dayal Yadav &Amp; Anr vs State Of Bihar on 23 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.767 of 2010
                            RAM DAYAL YADAV & ANR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3. 23.8.2010 The lower court records have been

received.

The matter has been placed for

consideration of the appellants’ prayer for

bail. On perusal of the impugned judgment

it has been noticed that the trial court

though convicted the appellants for the

offences under Sections 302/149 of the

Indian Penal Code but sentenced them to

undergo rigorous imprisonment for five

years. For conviction under Sections

302/149 of the Indian Penal Code there

could have been the sentence either of life

imprisonment or death. There could not have

been any other sentence than this but the

learned trial Judge has imposed a sentence

which is unknown to the law.

Considering this fact, this matter

is being remitted back to the trial Judge

for passing a proper sentence against these

two appellants. The lower court records of

Sessions Trial No. 330 of 2008 are directed
2

to be remitted to the court of Additional

Sessions Judge, Fast Track Court-V, Buxar

for passing necessary orders on sentence as

against the appellants. After passing the

necessary orders on sentence, the trial

court shall immediately remit the lower

court records to this court.

This judgment as well as case of

trial Judge is also referred in the

administrative side of the High Court for

considering his performance as a Judicial

Officer and taking necessary action in this

regard.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth