High Court Patna High Court - Orders

Dharm Lal Mahto & Anr vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Dharm Lal Mahto & Anr vs The State Of Bihar on 8 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) NO.1039 OF 2011
            1. DHARM LAL MAHTO SON OF LATE RAJO MAHTO
            2. PREM CHAND MAHTO SON OF LATE RAJO MAHTO
            BOTH RESIDENT OF HARBHANGA, P.S.- SARSI, DISTRICT-
            PURNEA
                                       VERSUS
                             THE STATE OF BIHAR
                           ----------------------------------

2 08/11/2011 This appeal is admitted for hearing.

Call for the lower court records.

The appellants have been convicted

under sections 302/34 of the Indian Penal

Code.

On recovery of the dead body of the

informant’s son with multiple injuries the FIR

was lodged and suspicion was raised against

these appellant due to earlier land dispute.

During trial also the prosecution witnesses have

raised suspicion in the background of land

dispute.

Considering the evidence on

record, let the appellants above named,

during the pendency of this appeal, be

released on bail on furnishing of bail bonds of

Rs. 10,000/- (ten thousand) each with two

sureties of the like amount each to the

satisfaction of Sri Indradeo Singh, Additional
2

Sessions Judge, F.T.C. No. VII/his successor

Court, Purnea in Sessions Trial No. 455 of 2007

and realization of fine against them shall also

remain stayed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin