High Court Patna High Court - Orders

Mohd.Sayeed &Amp; Ors vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Mohd.Sayeed &Amp; Ors vs The State Of Bihar on 1 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.689 of 2010
                              MOHD.SAYEED & ORS
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

4/ 1.4.2011 Heard learned counsel for the parties upon I.A. No. 738

of 2011 by which two appellants, Md. Ali and Md. Majid, have

renewed their prayer for bail, which was earlier rejected by order

dated 23.9.2010.

The appellants have been convicted under sections 395,

341 and 323 of the IPC and section 27 of the Arms Act.

The contention is that it is stated in the FIR itself that

the parties were at dispute for a particular land. By drawing the

attention of the court to paragraph 11 of the judgment, relevant

Exts. A and B filed by the defence, it was contended that the

appellant Md. Ali had filed two criminal cases prior to the

occurrence against P.W. 1 and his sons and that was the reason

that the police had also recorded this fact during investigation

and had submitted charge sheet only under section 379 etc. IPC.

Regard being had to the submission and the admitted

position of pending litigation between the parties, let two

appellants Md. Ali and Md. Majid, during the pendency of the

appeal, be released on bail on furnishing bail bond of

Rs.10000/(ten thousand) each with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge,

Rosera, Samastipur in S.T. No. 443 of 2001.

2

As regards the sentence of fine, realization thereof

shall remain stayed during the pendency of the appeal.

Anil/                                  ( Dharnidhar Jha, J.)