High Court Patna High Court - Orders

Ragho Tiwari &Amp; Anr vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Ragho Tiwari &Amp; Anr vs State Of Bihar on 29 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1256 of 2010
                                RAGHO TIWARI & ANR
                                         Versus
                                   STATE OF BIHAR
                                       -----------

2/ 29.10.2010 This appeal will be heard.

Call for the lower court records from the court of Additional

Sessions Judge cum FTC 3, Saran at Chapra.

Both the appellants have been convicted under sections

302/148 of the IPC.

Counsel for the appellants submits that in the FIR, the names

of these appellants were not mentioned as the assailants of the deceased.

So far P.W. 1 is concerned, he has named these two appellants as

persons causing injury giving dagger blows to the deceased Paras

Tiwari but the medical report does not corroborate such allegation. It is

also submitted that P.W. 1 had not been examined by the IO during

investigation.

Considering these facts, prayer on behalf of the appellants for

bail is allowed. During the pendency of the appeal, let appellants Ragho

Tiwari and Nagendra Tiwari be released on bail on furnishing bail

bond of Rs.10000/(ten thousand) each with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge cum FTC

3, Saran at Chapra in S.T. No. 25 of 1994. Realization of fine shall

remain stayed.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)