IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.545 OF 2011
MRITUNJAY PANDEY @ BIRESH PANDEY SON OF LATE
HARIHAR PANDEY, R/O VILLAGE- BHRIGICHAK, P.S.-
KATEYA, DISTRICT- GOPALGANJ
VERSUS
THE STATE OF BIHAR
----------------------------------
4 21/11/2011 Heard learned counsel for the appellant,
learned counsel appearing on behalf of the informant
and learned APP.
This matter has been placed for
consideration of prayer for bail of the appellant after
receipt of the lower court records.
Though the appellant initially caused simple
injury to the informant by Dab and when the
informant’s wife, the deceased, went to rescue him
then this appellant caused Dab blow on her head. The
doctor has found one lacerated injury skin deep
caused by hard and blunt substance as discussed in
paragraph 17 of the judgment.
Since there is no allegation of repetition of
blow, perhaps the injury has been caused from the
blunt portion of the Dab, hence, considering the
medical evidence on record, let the appellant above
named be released on bail during the pendency of this
appeal on furnishing of bail bonds of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of Sri Bipin Bihari Mishra,
2
Additional Sessions Judge, F.T.C. No. IV/his
successor Court, Gopalganj in Sessions Trial No. 88 of
2010/4 of 2010 and realization of fine against the
appellant shall also remain stayed.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avin