High Court Patna High Court - Orders

Hato Mandal @ Rup Narayan Mandal … vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Hato Mandal @ Rup Narayan Mandal … vs State Of Bihar on 27 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.713 of 2010
                 HATO MANDAL @ RUP NARAYAN MANDAL & ANR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3. 27.8.2010 Lower court records have been received.

Heard counsel for the appellants and counsel for

the State on the prayer for bail on behalf of both the appellants.

Both the appellants have been convicted under

Sections 302/149 as also under Section 148 of the Indian Penal

Code. Appellant No. 2 Bhavesh Mandal has further been

convicted under Section 27 of the Arms Act.

Counsel for the appellants submits that the

allegation against appellant no. 1 is of assaulting on the head of

the deceased with sawal but no such injury was found by the

Doctor, P.W. 7, who conducted the post-mortem examination on

the dead body of the deceased. Appellant no.2 is said to have

fired at the deceased but a number of injuries caused by the

firearm were found by the Doctor and those were not

specifically attributed to him. Considering this, the prayer for

bail of the appellants is allowed.

Let the appellants, namely, Hato Mandal alias

Rup Narayan Mandal and Bhavesh Mandal be directed to be

released, during pendency of this appeal, on bail on furnishing

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

the like amount each to the satisfaction of the trial court, i.e.,

The Additional Sessions Judge- 2, Munger, in Sessions Trial
2

No. 767 of 2008.

Realisation of fine imposed upon the appellants

shall also remain stayed till disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth