High Court Patna High Court - Orders

Sudama Sharma @ Sudama Tanti vs State Of Bihar on 30 July, 2010

Patna High Court – Orders
Sudama Sharma @ Sudama Tanti vs State Of Bihar on 30 July, 2010
      IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.910 of 2010
                       SUDAMA SHARMA @ SUDAMA TANTI
                                  Versus
                              STATE OF BIHAR
                               -----------

2. 30.7.2010 Admit the appeal.

Call for the lower court records

of Sessions Case No.428 of 2008 from the 2nd

Additional Sessions Judge, Banka.

The appellant has been convicted

under Sections 302,201 and 120(B) of the

Indian Penal Code and sentenced to rigorous

imprisonment for life under Section 302 of

the Penal Code and to pay a fine of Rs.

5,000/- He has further been convicted to

suffer simple imprisonment for six months

under Section 201 of the Penal Code.

Counsel for the appellant submits

that except P.W.6, the father of the

deceased, no one has deposed in favour of

the prosecution and even the evidence of

P.W. 6 is not sufficient to indicate the

involvement of the appellant in the alleged

offence. Considering these facts, the

prayer for bail of the appellant is

allowed.

Let the appellant, namely, Sudama
2

Sharma alias Sudama Tanti be directed to be

released, during pendency of this appeal,

on furnishing a bond of Rs. 5,000/-( five

thousand) with two sureties of the like

amount each to the satisfaction of the

trial court, i.e., the 2nd Additional

Sessions Judge, Banka, in Sessions Case No.

428 of 2008 arising out of G.R.Case No. 63

of 2008.

Realisation of fine imposed upon

the appellant shall remain stayed till

disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth