High Court Patna High Court - Orders

Raja Ram Mandal vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Raja Ram Mandal vs The State Of Bihar on 9 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Appeal (SJ) No.1029 of 2011
                                     Raja Ram Mandal
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

3. 9.11.2011 The prayer for bail of the appellant has been

considered on receipt of the lower court records.

The attention of the Court was drawn to the

evidence of the prosecutrix in which she, on account of not

implicating Amit Kumar, was cross-examined by the

prosecution and during that course her attention was drawn to

her earlier statement in which she had alleged the rape by the

present appellant and said Amit Kumar. The contention is that

the Doctor was also not examined and the evidence of the

prosecutrix could not be acted upon inasmuch as she was

stating to the court that the report which was lodged by her

regarding commission of rape was not read over to her by the

Police Officer.

Regard being had to the evidence of the

prosecutrix, let the appellant Raja Ram Mandal 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., 2 nd

Additional Sessions Judge, Naugachia in Sessions Trial No.

209 of 2010 and Sessions Trial No. 927 of 2010.

As regards the sentence of fine, realisation

thereof against the present appellant shall remain stayed till

further orders.

        Kanth                                          ( Dharnidhar Jha, J.)