IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1026 of 2010
VISHUNDEO MAHTO @ VISHUNDEO PRASAD @ FAGGU MAHTO
Versus
STATE OF BIHAR
-----------
2/ 31.8.2010 Learned counsel for the appellant is permitted to make
necessary correction in paragraph 18 of the memo of appeal so far
date of surrender is concerned, as prayed for.
This appeal will be heard.
Call for the lower court records of S.T. No. 206 of 1996 /
67 of 2010 from the court of Additional District and Sessions Judge,
FTC III, Nalanda at Biharsharif.
The appellant has been convicted under section 302 of the
IPC for causing death of Siyasharan Prasad, husband of the
informant. The informant herself and P.W. 6 have deposed that the
appellant fired at the back of the deceased and that has been
corroborated by the medical evidence.
Considering this fact, prayer on behalf of the appellant for
bail is rejected.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)