High Court Patna High Court - Orders

Ram Pravesh Paswan vs State Of Bihar on 14 September, 2010

Patna High Court – Orders
Ram Pravesh Paswan vs State Of Bihar on 14 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.901 of 2010
                        RAM PRAVESH PASWAN
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 14.09.2010 This appeal will be heard.

Call for the L.C.R

As to the prayer for bail, learned counsel for

the appellant submits that the appellant along with

others was convicted under Section 304 Part-II of the

I.P.C. It is submitted that the occurrence is said to

have taken place due to dispute regarding taking of

water from hand pipe and the allegation was that the

appellant and others assaulted the deceased with lathi

but without any specific attribution as to who had

caused the fatal blow causing to death. Learned

counsel also submits that appellant was on bail

during trial. Further submission is that other accused

who have filed separate Cr. Appeal No.773 of 2010

and whose case is similarly situated have already

been allowed bail by this Court.

In the facts and circumstances, during the

pendency of the appeal, appellant Ram Pravesh

Paswan is admitted to bail on furnishing bail bond of
2

Rs.10,000/- (Ten thousand) with two sureties of the

like amount each to the satisfaction of Addl. Sessions

Judge, F.T.C. No.II, Jehanabad in connection with

Sessions Trial No.256 of 2001/107 of 2010.

The realization of fine imposed on the

appellant will remain stayed till the disposal of

appeal.

(C.M. Prasad, J.)

Mkr.