High Court Patna High Court - Orders

Rabindra Singh vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Rabindra Singh vs The State Of Bihar on 25 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.848 of 2011
                                    Rabindra Singh
                                         Versus
                                  The State Of Bihar
                                       -----------

2/ 25.7.2011 This appeal shall be heard along with Cr. Appeal (SJ) nos.

659 and 679 of 2011 in which the lower court records have already

been called for.

As regards prayer for bail of appellant Rabindra Singh,

allegation against him is that he gave a blow with country made

pistol on the finger of right hand of the informant causing a

lacerated wound.

Considering the allegation, prayer for bail of the appellant

is allowed. During the pendency of the appeal, let appellant above

named be released on bail on furnishing bail bond of Rs.10000/(ten

thousand) with two sureties of the like amount each to the

satisfaction of Additional District and Sessions Judge FTC IV,

Lakhisarai in S.T. No. 995-A of 1997.

As regards sentence of fine, realization thereof shall

remain stayed during the pendency of the appeal.

While I was going through the judgment passed by the

Presiding Officer, FTC – IV, Lakhisarai in the above noted Sessions

Trial, I could form an opinion as if the court below was at all not

justified in holding that it was a case under section 304 Part II IPC

and the sentence passed on that count appears deficient.

This court proposes to give notice to all the three
2

appellants of the three above noted appeals by exercising suo motu

powers of enhancing sentence by calling upon each of them to show

cause why the sentences passed upon each of them be enhanced by

setting aside their acquittal under section 302/149 IPC by reversing

the finding on proof of charges.

Let notices be sent to the three appellants of three appeals

through the Superintendent of Jail, Lakhisarai. Rule made returnable

in four weeks.

After receipt of service report, the three appeals be listed

before the Division Bench.

Anil/                                      ( Dharnidhar Jha, J.)