High Court Patna High Court - Orders

Daroga Mallah vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Daroga Mallah vs State Of Bihar on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1174 of 2010
                                   DAROGA MALLAH
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 5.10.2010 Admit the appeal.

Lower court records have already been called for

in Cr. Appeal No. 1138 of 2010(D.B.).

Appellant Daroga Mallah has been convicted

under Sections 302/34 and 201 of the Indian Penal Code.

Counsel for the appellant submits that it is a case

of circumstantial evidence and all other convicts have been

granted bail in the aforesaid Cr. Appeal. Considering these facts

the prayer for bail on behalf of the appellant is allowed.

Let the appellant, namely, Daroga Mallah be

directed to be released, during pendency of this appeal, on bail

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., 2nd Additional Sessions Judge, Buxar, in Sessions

Trial No. Sessions Trial No.78 of 2004( Main Sessions

Register)/ 233 of 2010(This court Register).

Realisation of fine imposed upon the appellant

shall also remain stayed till disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth