High Court Patna High Court - Orders

Haider Ali vs State Of Bihar on 18 March, 2011

Patna High Court – Orders
Haider Ali vs State Of Bihar on 18 March, 2011
                                     1




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 Cr.Misc. No.1046 of 2010

                                  PRAMOD MANDAL
                                        Versus
                                   STATE OF BIHAR


5   18.03.2011

I.A. no. 458 of 2011

Heard.

The solitory appellant stands convicted along

with others for the offence under Sections 304 / 149 of

the Indian Penal Code and sentenced to undergo

rigorous imprisonment for ten years with a fine of

Rs.10,000/-, under Section 323/149 and 147 of the

Indian Penal Code for six months, under Section 148 of

the Indian Penal Code for one year, and failure to pay

fine further simple imprisonment for one year. It is

pointed out that under similarly situated circumstances

other convicts have already been granted the privilege.

Appellant is in custody for three years.

Considering the facts and circumstances,

during the pendency of the appeal, let the appellant be

released on bail on furnishing bonds of Rs.10,000/-

(Rupees ten thousand) with two sureties of the like

amount each to the satisfaction of the Additional
2

Sessions Judge, Fast Track Court no.5, Banka in S.T. no.

783 of 2008 + S.Tr. no. 748 of 2009 / Tr. No. 222 of

2010.

Realisation of fine shall remain stayed, in the

meantime.

(Akhilesh Chandra, J.)
AAhmad