IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.456 of 2011
ASHOK MANDAL
Versus
THE STATE OF BIHAR
-----------
02 19.04.2011 Petitioner is husband. He has been convicted under
Section 498A of the Penal Code. Charges framed under Section
120B of the Penal Code and Section ¾ of the Dowry Prohibition
Act have already failed.
While assailing the impugned judgment(s), learned
counsel for the petitioner drew attention of the Court to the
findings recorded by learned trial Court in paragraph nos. 14 and
16. From perusal of para 14 it appears that the victim (PW3) only
supported the prosecution case. Rest of the two witnesses have
deposed to the effect that they were informed about the torture by
the victim (PW3).
Matter requires consideration.
Issue notice.
Call for Lower Court Records.
During pendency of this application, petitioner, named
above, is directed to be released on bail on furnishing bail bond of
Rs. 10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of the learned Judicial Magistrate, Ist
Class, Munger in connection with G.R. case no. 826 of 1993 (Tr.
No. 405 of 1998) subject to the condition that one of the bailors
shall be the own/close family member of the petitioner.
Sym (Kishore K. Mandal, J.)