High Court Patna High Court - Orders

Ram Briksha Singh vs The State Of Bihar on 24 November, 2011

Patna High Court – Orders
Ram Briksha Singh vs The State Of Bihar on 24 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Criminal Appeal (DB) No.1100 of 2011
               Ram Briksha Singh son of Late Bhageru Singh,
                       resident of village Kayampur,
                      P.S.Khushrupur, District Patna
                                   Versus
                            The State Of Bihar
                    ----------------------------------
02/   24.11.2011          Admit.

                           Call      for        the     lower        court

                  records.

                           Appellant        has       been    convicted

under Section 302/34 and 307 of the

Indian Penal Code and 27(1) of the

Arms Act.

Initially the case of the

informant was that Dinesh Singh fired

at the deceased and injured P.W.4

also but it appears that the

informant P.W.5 and injured P.W.4

during their evidence have suggested

that this appellant caused injury to

P.W.4.

Considering the fact that the

appellant has not caused injury to

the deceased, the initial case of the
2

informant was that Dinesh Singh

caused injury to both the deceased

and the injured, statement of

injured P.W.4 was not recorded under

Section 161 of the Code of Criminal

Procedure and the police found

accusation false during investigation

against the present appellant, let

above named appellant, during

pendency of this appeal, be released

on bail on furnishing bail bond of

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

two sureties of the like amount each

to the satisfaction of Additional

Sessions Judge I, Patna City, Patna

in Sessions Trial No. 1573 of 2005

and Sessions Trial No.1355 of 2006

and realization of fine as imposed

against the appellant shall also

remain stayed.

(Shyam Kishore Sharma, J.)

Tahir/- (Dinesh Kumar Singh,J.)