IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.619 of 2010
ASHOK SHARMA
Versus
STATE OF BIHAR
-----------
6. 23-Aug-10 Heard.
The appellant Ashok Sharma was
convicted for an offence under Section 302 and 141
of the IPC and Section 3(2)(v)of the
SC/ST(Prevention of Atrocities)Act. The counsel
for the appellant submits that the case of this
appellant has been discussed by the trial court at
para-49 of the judgement and he has been
identified by P.W.7 Niraj Singh and Muni Rajwansh.
None of the witnesses have alleged any overt-act
against him except his identification as an
member of unlawful assembly at the place of
occurrence. Counsel for the appellant submits that
the case of the appellant is identical to the
case of Babloo Sharma and Chandeshwar Singh who
has been granted bail on this ground.
During the pendency of this appeal, let
the appellant, namely, Ashok Sharma 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 Sri Vijai Prakash
Mishra, Ist Additional Sessions Judge, Patna in
2
Sessions Trial No.2 of 1999. The realization of
fine shall remain stayed.
(Mridula Mishra, J.)
B.Kr. ( Dharnidhar Jha,J. )