High Court Patna High Court - Orders

Riyazuddin Ansari vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Riyazuddin Ansari vs The State Of Bihar on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.103 of 2011
                               RIYAZUDDIN ANSARI
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3/ 11.3.2011 Heard learned counsel for the parties on the prayer of the

appellant for bail after receipt of the lower court records.

The allegation as contained in the FIR is that Hakim Mian

and his two sons dealt blows with dagger and iron rods. Prior to that

allegation, an allegation appears in the FIR, as per which, Hakim

Mian had assaulted Kiran Kumari. Thus, it could be safely

concluded that Hakim Mian was armed with dagger. The assault

with iron rod is attributable against the two sons of Hakim Mian of

whom the present appellant is one. One stitched wound of 4 c.m.

length appeared over the left side of the scalp and 2 c.m. out of

midline. On removal of the stitch, the doctor found haematoma

present in scalp tissue and it was also found by him that that

particular wound was caused by hard and blunt substance. The

allegation of giving iron rod blow appeared against two. The

appellant being one among the two, it is directed that the appellant

Riyazuddin Ansari, during the pendency of the appeal, be released

on bail on furnishing bail bond of Rs.10000/(ten thousand) with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, FTC III, Gopalganj in S.T. No. 268 of 2008/ 278 of

2009.

As regards sentence of fine, realization thereof shall

remain stayed during the pendency of the appeal.

      Anil/                                       ( Dharnidhar Jha, J.)