High Court Patna High Court - Orders

Dinesh @ Binesh Paswan vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Dinesh @ Binesh Paswan vs The State Of Bihar on 28 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (SJ) No.363 of 2011
                             DINESH @ BINESH PASWAN
                                     Versus
                               THE STATE OF BIHAR
                                  -----------

02. 28.03.2011. This appeal shall be heard. Call for

the Lower Court Records.

The appellant has been convicted

under Section 326 IPC and 27 of the Arms Act

and has been sentenced to five years and one

respectively.

The contention is that the evidence

does indicate that the appellant had fired

and caused the compound communited fracture

of shaft of left humorous as a result of

which the injury was grievous. The contention

further is that there was enmity between the

parties and there is no support of charges

from any one except the informant. It was

further contended that the appellant was all

along on bail.

Regard being had to the facts and

contentions, during the pendency of this

appeal, let the above named appellant be

released from custody on furnishing bond of

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

of the like amount each to the satisfaction
2

of Sri Umesh Chandra Mishra, Ist Additional

Sessions Judge, Araria in Sessions Trial

No.112 of 2003/Tr.No.35 of 2005 arising out

of Forbisganj (Simraha)P.S.Case No.78 of

2001, G.R.Case No.299 of 2010.

As regards the sentence of fine, the

realization thereof shall remain stayed till

further orders.

B.Kr.                      ( Dharnidhar Jha,J.)