High Court Patna High Court - Orders

Manoj Pandit vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Manoj Pandit vs The State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.154 of 2011
                                  MANOJ PANDIT
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3. 28.3.2011 The prayer for bail of the appellant was considered

on receipt of the lower court records.

Heard both the sides.

The appellant is the husband who has been

convicted under Sections 304B and 201 of the I.P.C. and

sentenced to different terms of imprisonment, the maximum

being seven years rigorous imprisonment under Section 304 B

of the I.P.C.

On consideration of the evidence of three P.Ws

and the Doctor, a probability may be there that the lady could

have been shifted to the Hospital of D.W.4 Dr. Vinay Kumar

Tiwary at Ara from where she was shifted to a Govt. Hospital on

account of bleeding and lack of liquid in her body. Some of the

prosecution witnesses have also supported during the course of

their evidence the above facts and ultimately the death of the

deceased.

Regard being had to the above facts and the

contention, let the appellant, namely. Manoj Pandit 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 each to the satisfaction of the trial court, i.e., Additional

Sessions Judge, Fast Track Court-I,Banka in Sessions Trial No.
2

352 of 2009.

As regards sentence of fine, realisation of the same

against the appellant shall remain stayed till further orders.

Kanth                                         ( Dharnidhar Jha, J.)