IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.489 of 2011
Babuandan Sadai @ Babunand Sadai @ Babunanda Sadai & Anr.
Versus
The State Of Bihar
-----------
3. 22.7.2011 The prayer for bail of the appellants has been
placed for consideration on receipt of the lower court records.
As regards appellant Babunandan Sadai alias
Babunand Sadai alias Babunanda Sadai, he is said to have
pierced iron rod into the chest of the deceased and, thereby,
killed him. Considering that his prayer for bail is dismissed in
spite of the fact that he has been convicted under Section 304
Part-I of the Indian Penal Code and has been sentenced to
undergo rigorous imprisonment for ten years out of which he has
remained in custody for more than seven years.
As regards appellant Jibachh Sadai, considering
that there is no allegation of any sort upon him and further
considering that he was on bail earlier, let him, namely, Jibachh
Sadai be directed to be released, during pendency of this appeal,
on furnishing a bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of the trial
court, i.e., Additional Sessions Judge, Fast Track Court-II,
Madhubani, in Sessions Trial No. 352 of 2004.
While going through the judgment impugned
herein, I came to form an opinion that there is need to give
notices to the appellants on enhancement of sentence against the
findings of the learned trial court as regards the constitution of
2
the offence in the light of the facts established by the
prosecution.
Let notices be issued against the appellants calling
upon them to show cause as to why this Court should not
enhance the sentence by differing with the finding of the court
below as regards the application of the of the offence of the
Penal Code.
Notice upon appellant Babunandan Sadai alias
Babunand Sadai alias Babunanda Sadai should go through the
Superintendent of District Jail, Madhubani.
Rule is made returnable in four weeks, whereafter
the appeal shall be listed before the appropriate Bench.
Kanth ( Dharnidhar Jha, J.)