High Court Jharkhand High Court

Tirha Bhagat vs State Of Bihar on 13 July, 2011

Jharkhand High Court
Tirha Bhagat vs State Of Bihar on 13 July, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                       Cr. Appeal (DB) No. 22 of 2004
                                    ...
         Tirha Bhagat                              ...     ...      Appellant
                             -V e r s u s-
         The State of Jharkhand                    ...     ...    Respondent
                                    ...

CORAM: – HON’BLE MR. JUSTICE R.K. MERATHIA.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Appellant : – Mr. A. B. Mahata, Amicus Curiae.
For the Respondent : – Mr. T. N. Verma, A.P.P.

Order No. 05 Dated 13th July, 2011

During course of hearing, Mr. A. B. Mahata, learned Amicus
Curiae, appearing on behalf of the appellant by referring to the alleged
conduct of the appellant and the evidence of P.W. 1 submitted that it
would be proper that the mental condition of the appellant is assessed by
the experts.

Mr. T. N. Verma, learned A.P.P. appearing for the State has
got no objection to such prayer and accordingly, the Superintendent of Jail,
Birsa Munda Central Jail, Hotwar is directed to get the appellant examined
by the Doctors at R.I.N.P.A.S., Ranchi and submit a report about the
present mental condition of the appellant.

Put up this case after four weeks awaiting the Report.
Let the order be sent by FAX by the Registry.
If the Doctors at R.I.N.P.A.S., Ranchi thinks it necessary, the
appellant can be kept under their observation for some time either at
R.I.N.P.A.S., Ranchi or in jail.

This matter will not be treated as part heard.

(R.K. Merathia, J. )

(P.P. Bhatt, J.)
APK