High Court Patna High Court - Orders

Jageshwar Mandal vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Jageshwar Mandal vs State Of Bihar on 2 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1006 of 2010
                               JAGESHWAR MANDAL
                                        Versus
                                  STATE OF BIHAR
                                      -----------

3. 2.12.2010 Heard counsel for the appellant

and counsel for the State on the bail

prayer of the appellant after receipt of

the lower court records.

Appellant Rajeshwar Mandal has

been convicted under Section 302 of the

Indian Penal Code. Serious allegation was

made against this appellant by the

informant, P.W. 7, who is the father of the

deceased.

Counsel for the appellant submits

that there is no direct or circumstantial

evidence to record conviction under section

302 of the Indian Penal Code against the

appellant when the medical report is

sufficient to indicate that there was no

any injury sufficient to cause death.

Considering this fact, the prayer for bail

on behalf of the appellant is allowed.

Let the appellant, Jageshwar

Mandal be directed to be released,, during

pendency of this appeal, on bail on
2

furnishing a bond of Rs. 10,000/-( ten

thousand) with two sureties of the like

amount each to the satisfaction of the

trial court, i.e., Additional Sessions

Judge, Fast Track Court-IV, Katihar, in

Sessions Case No. 236 of 2009.

Realisation of fine shall also

remain stayed till disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth