IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.363 of 2011
DINESH @ BINESH PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 28.03.2011. This appeal shall be heard. Call for
the Lower Court Records.
The appellant has been convicted
under Section 326 IPC and 27 of the Arms Act
and has been sentenced to five years and one
respectively.
The contention is that the evidence
does indicate that the appellant had fired
and caused the compound communited fracture
of shaft of left humorous as a result of
which the injury was grievous. The contention
further is that there was enmity between the
parties and there is no support of charges
from any one except the informant. It was
further contended that the appellant was all
along on bail.
Regard being had to the facts and
contentions, during the pendency of this
appeal, let the above named appellant be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
2
of Sri Umesh Chandra Mishra, Ist Additional
Sessions Judge, Araria in Sessions Trial
No.112 of 2003/Tr.No.35 of 2005 arising out
of Forbisganj (Simraha)P.S.Case No.78 of
2001, G.R.Case No.299 of 2010.
As regards the sentence of fine, the
realization thereof shall remain stayed till
further orders.
B.Kr. ( Dharnidhar Jha,J.)