High Court Patna High Court - Orders

Ram Prasad Raut vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Ram Prasad Raut vs State Of Bihar on 12 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1093 of 2010
                                RAM PRASAD RAUT .
                                         Versus
                                  STATE OF BIHAR .
                                           with
                            CR. APP (DB) No.984 of 2010
                              SHYAM SUNDAR RAUT .
                                         Versus
                                  STATE OF BIHAR .
                                       -----------

3 12.10.2010 Appellants Shyam Sundar Raut, Ram Prasad Raut

and Ashok Raut all three are alleged to have assaulted on

the head of the deceased with iron rod and Khanti.

Counsel for the appellants submits that the doctor

who has conducted the post mortem on the deceased was

examined as P.W.13. His evidence was not specific as to

which of the injuries caused by which of the appellants is

fatal and also that a general and omnibus allegation has

been made against all three accused. Ashok Raut has

already been granted bail by this court. The case of these

appellants is also on similar footing.

Considering this fact, prayer for bail on behalf of

above named appellants, namely, Ram Prasad Raut and

Shyam Sundar Raut is allowed. Let above-named

appellants be released on bail on furnishing bail bond of

Rs.10,000/-(ten thousand) each with two sureties of the

like amount each to the satisfaction of the Additional
2

Sessions Judge, FTC No.I, Madhubani in Sessions Trial

No. 114 of 2004 arising out of Andhratharhi P.S. case No.

73 of 2003.

Realization of fine shall remain stayed.

( Mridula Mishra, J.)

(Dharnidhar Jha,J.)
Akumar