IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.588 of 2011
Ram Sagar Mahto
Versus
The State Of Bihar
-----------
3. 15.7.2011 The prayer for bail of the appellant has been
considered on receipt of the lower court records.
The contention is that the prosecution was
launched through a petition of complaint and admittedly there
was a dispute for some bamboo clumps between the parties as
has been admitted by P.W. 1 the father-in-law of the prosecutrix.
It is also admitted that appellant Ram Sagar Mahto was the
cousin of the husband of the complainant and further there was
nothing found by the Doctor who examined the lady. There was
a police case initially which was found to be not true after
investigation.
Regard being had to the contentions, let appellant
Ram Sagar Mahto be directed to be released, during pendency of
this appeal, on furnishing a bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction of
the trial court , i.e., Additional Sessions Judge, Fast Track Court-
VII, Sitamarhi, in Sessions Trial No. 347 of 2010.
As regards the sentence of fine, realisation thereof
shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)