High Court Patna High Court - Orders

Dhalo @ Dallo @ Dillo … vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Dhalo @ Dallo @ Dillo … vs The State Of Bihar on 29 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Criminal Appeal (DB) No.317 of 2011
              ====================================================
                DHALO @ DALLO @ DILLO RAVIDAS/RABIDAS - Appellant/s(s)
                                             Versus
                            THE STATE OF BIHAR - Respondent/s(s)
              ====================================================
                                         with
                             Criminal Appeal (DB) No.448 of 2011
              ====================================================
                       PALLO RABIDAS @ PALLO RAVIDAS - Appellant/s(s)
                                                      Versus
                                  THE STATE OF BIHAR - Respondent/s(s)
              ====================================================
                                          Appearance :
                                (In CR. APP (DB) No.317 of 2011)
                   For the Appellant/s: Mr. Purushottam Kumar Das, Advocate
                           For the Respondent/s: Mr. G.P. Jaiswal, APP.
                                (In CR. APP (DB) No.448 of 2011)
                   For the Appellant/s: Mr. Purushottam Kumar Das, Advocate.
                           For the Respondent/s: Mr. A.K. Sinha, APP.
              ====================================================
             CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA
                                                 and
                  HONOURABLE MR. JUSTICE RAJENDRA KUMAR MISHRA
                                        DATE: 29-06-2011
                                        ORAL ORDER

(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)

04/ 29.06.2011 Heard learned Counsel for the appellants

and learned Counsel for the State on the prayer for

bail of the appellants namely, Dhallo @ Dallo @

Dillo Ravidas/Rabidas and Raju Ravidas/Rabidas (in

Cr. App (DB) No. 317 of 2011) and Pallo Rabidas @

Pallo Ravidas (in Cr. App (DB) No. 448 of 2011).

Learned Counsel for the appellants has

submitted that the husband of the deceased, in

course of evidence has stated that the first

version of the victim was taken after seven days of

the occurrence and this is not the prosecution
2

case. It has also been submitted that son of the

deceased has stated that the statement was recorded

in the next day but this is also not the

prosecution case. The doctor has opined that the

deceased was not in a position to speak due to her

85% burn injury.

Her burn injury of 85% mentions the

portion of her body which were burnt but it appears

that the vocal portion which could narrate the

occurrence was not destroyed to that extent that

the deceased could not speak.

Considering the facts and circumstances,

presently, we are not inclined to grant bail to the

above named appellants. Accordingly, their prayer

for bail is rejected.

However, considering the fact that the

appellants are in custody since soon after the

occurrence, it is directed that if the appeals are

not listed for hearing then the appellants would be

at liberty to renew prayer for bail after one year.

(Shyam Kishore Sharma, J.)

(Rajendra Kumar Mishra, J.)
kksinha/-