High Court Patna High Court - Orders

Ramnath Mahto &Amp; Ors vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Ramnath Mahto &Amp; Ors vs State Of Bihar on 28 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.1143 of 2010
                      1. RAMNATH MAHTO
                      2. ASARFI MAHTO
                      3. DHORHA MAHTO
                      4. BHOJ MAHTO
                                  Versus
                             STATE OF BIHAR
                                  -----------

02/ 28.09.2010 Admit the appeal.

Call for the lower court records.

Appellants have been convicted under

Section 302/149 and 447 of the IPC.

There is consistent evidence against

appellant no. 1 Ramnath Mahto that he assaulted the

deceased Jagdish with Farsa on his right hand. So far

other appellants are concerned, allegation against them

is that they assaulted the deceased on vital part with

Bhala and Farsa.

Considering this fact, prayer for bail on

behalf of appellant no. 1, namely, Ramnath Mahto is

allowed. During the pendency of this appeal, he is

directed to be released on bail on furnishing bail bond

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

like amount each to the satisfaction of 8th Additional

Sessions Judge, Motihari, East Champaran in

connection with Sessions Trial No. 88 of 1992.
2

Realization of fine shall remain stayed so far

appellant no. 1 is concerned.

Prayer for bail on behalf of Appellant Nos. 2,

3 and 4 will be considered on receipt of the LCR.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/