High Court Patna High Court - Orders

Dukhan Mahto vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Dukhan Mahto vs The State Of Bihar on 18 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.921 of 2011
                                    Dukhan Mahto
                                         Versus
                                  The State Of Bihar
                                       -----------

2/ 18.8.2011 This appeal shall be heard. Call for the lower court

records.

As regards prayer for bail, the appellant’s prayer, it is

submitted, has been refused as he was in custody from before the

date of judgment. The appellant has been convicted under sections

148, 323 and 324 IPC and has been directed to suffer RI for two

years under sections 148 and 324 IPC.

Offences for which the appellant has been convicted, were

bailable but, only because the appellant was in custody, the court

below, probably, considering the provision of section 389(3)(b)

Cr.P.C., appears refusing the prayer for bail.

The provisions of law are not meant to impose hardship

upon the persons and the interpretation has to be harmonious so as

to making the provisions practicable as also sound and reasonable.

In an offence under sections 323 and 324 IPC no one can be refused

bail on account of the fact that he has been in custody from before

the date of judgment but, going by the technicalities of law, the trial

judge was refusing the prayer for bail to the appellant. I, at least,

have not appreciated the approach of the learned trial court in

refusing the prayer for bail.

In the facts and circumstances, during the pendency of the
2

appeal, let appellant Dukhan Mahto be released on bail on

furnishing personal recognition bond of Rs.500/- without any surety

to the satisfaction of Additional Sessions Judge, FTC – VI,

Sitamarhi in S.T. No. 515 of 2004 / 7 of 2008.

Anil/                                  ( Dharnidhar Jha, J.)