High Court Patna High Court - Orders

Manan Rai And Ors. vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Manan Rai And Ors. vs The State Of Bihar on 27 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.359 of 2011
      1. MANAN RAI, SON OF LATE GOPAL RAI @ GOPAL PRASAD RAI
      2. SANJAY RAI, SON OF LATE UMASHANKAR RAI
      3. SHIVJEE RAI, SON OF SRI HARISHANKER RAI
      4. DEEPAK RAI, SON OF SH. BINDESHWARI RAI
      5. DABLOO GIRI @ PRAMOD KUMAR SHARMA, SON OF SHRI KRISHNESHWAR
         PRASAD SHARMA.
      6. RAVI RAI, SON OF LATE CHHATHU RAI
         ALL RESIDENT OF VILLAGE-DAHIYAWAN, P.S.-CHAPRA TOWN, P.O.-CHAPRA,
         DISTRICT-SARAN AT CHAPRA.
                                                                    .....Appellants.
                                        Versus
         THE STATE OF BIHAR                                         .....Respondent.
         For the Appellants           : Mr. Sumant Singh, Advocate.
         For the Respondent           : APP.
                                      -----------

03/ 27.06.2011 Heard learned Counsel for the

appellants and learned Counsel for the

State with regard to prayer of the above

named six appellants for releasing them on

bail.

The case is based upon alleged

oral dying declaration of the deceased

which was made at a hospital where the

victim was initially treated. The

prosecution case is that when the victim

was being carried to Patna for further

treatment then he succumbed to the

injuries.

Submission is that no evidence has

come that the victim was initially treated

by whom or in whose presence the dying

declaration was made. The chain of
2

circumstances is not completed.

Considering the facts and

circumstances, the appellants namely, Manan

Rai, Sanjay Rai, Shivjee Rai, Deepak Rai,

Dabloo Giri and Ravi Rai, during the

pendency of the appeal are directed to be

released on bail on furnishing bail bonds

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

two sureties of the like amount each to the

satisfaction of Shri Gangotri Ram Tripathi,

the learned XIth Additional Sessions

Judge/his successor court, Saran at Chapra

in connection with Sessions Trial No. 66 of

2010.

(Shyam Kishore Sharma, J.)

(Rajendra Kumar Mishra, J.)

kksinha/-