High Court Patna High Court - Orders

Hussain Ansari vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Hussain Ansari vs The State Of Bihar on 23 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.565 of 2011
                                 HUSSAIN ANSARI
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3. 23.6.2011 This appeal shall be heard.

Call for the lower court records.

Three persons are said to have assaulted the

deceased Umesh Gupta. The contention is that there was only

one injury which has been discussed by the trial court in

paragraph 13 of the judgment. Further contention is that the

occurrence had allegedly taken place on 23.3.2008 but the

deceased died on 25.3.2008 in a hospital.

Regard being had to the submissions and the

evidence, let the appellant Hussain Ansari be directed to be

released, during pendency of this appeal, on furnishing a bond of

Rs. 10,000/-(ten thousand) with two sureties of the like amount

leach to the satisfaction of the trial court, i.e., Additional

Sessions Judge, Fast Track Court-III.Gopalganj, in Sessions

Trial No. 268 of 2008/278 of 2009.

As regards the sentence of fine, realisation thereof

as against the present appellant remain stayed till further orders.

      Kanth                                          ( Dharnidhar Jha, J.)