High Court Patna High Court - Orders

Sakhi Mahto & Anr vs State Of Bihar on 23 June, 2011

Patna High Court – Orders
Sakhi Mahto & Anr vs State Of Bihar on 23 June, 2011
                                IN THE HIGH COURT OF JUDICATURE AT
                                              PATNA
                                          CR. APP (DB) No.903 of 2007
                                     1. Sakhi Mahto Son of late Birju Mahto
                            2. Chameli Devi wife of Sakhi Mahto, both resident of
                 village Goti Mushahari, P.S. Tariyani, district- Sheohar
                                                 Versus
                                           State Of Bihar
                                          -----------

7 23.06.2011 Heard learned counsel for the appellant and the

learned A.P.P. for the State in respect of I. A.No.2324 of 2010,

whereby the appellant no.1, Sakhi Mahto, has renewed his

prayer for bail. Prayer for bail of this appellant was rejected on

13.7.2007 and 17.2.2010. Vide order dated 17.2.2010, it was

obsered that the hearing of this appeal be expedited.

Submission is that this appellant is in custody for

five years and there was only one assault by Bamboo, so the case

would be under Section 304 of the Indian Penal Code.

Considering the period of detention, appellant no.1,

Sakhi Mahto, during the pendency of appeal, shall be released

on bail on furnishing bail bonds of Rs. 10,000/- ( ten thousand)

with two sureties of the like amount each to the satisfaction of

learned Additional District Judge F.T.C No I, Sheohar at

Sitamarhi in Sessions Trial No. 202/01, 11/05.

I.A. No.2324 of 2010 thus stands allowed.

(Shyam Kishore Sharma, J.)

( Rajendra Kumar Mishra, J.)
Namita