IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.775 of 2011
Sushil Kumar Pandey @ Butan Pandey @ Sushil Pandey
& Anr.
Versus
The State Of Bihar
----------------------------------
with
Criminal Appeal (DB) No.839 of 2011
Bishram Pandey @ Bisharam Panday
Versus
The State Of Bihar
———————————-
03/ 20.09.2011 A plea has been raised on behalf of
appellant Bishram Pandey alias Bisharam
Panday son of Shankar Pandey, resident of
village Jai Chapra, P.O. Jaichapara,
P.S.Manjhi, District Saran (Chapra) who is a
convict in Sessions Trial No.7 of 1992
arising out of Manjhi P.S.Case No. 126 of
1990 passed by Additional Sessions Judge,
Fast Track Court No.1, Saran at Chapra
(appellant in Cr.Appeal (DB) No. 839 of
2011) that he is aged about 84 years but his
age has neither been assessed by the trial
court in the statement recorded under
Section 313 of the Code of Criminal
Procedure nor it has been mentioned in the
judgment.
Before passing any order with regard
to bail, it is desirable that the Jail
Superintendent will get the age of appellant
2
Bishram Pandey alias Bisharam Pandey
assessed by the Civil Surgeon who will
constitute a Medical Board and will submit a
report through Jail Superintendent, Chapra
in this regard.
The report submitted by the Civil
Surgeon must be transmitted to this Court
without delay.
Let a copy of this order be
transmitted to Additional Sessions Judge,
Fast Track Court I, Saran, Chapra through
FAX at the cost deposited by the appellant.
Additional Sessions Judge will see
that the order of this court is complied
without unnecessary delay.
After receipt of the report, the
bail matter of this appellant and appellants
of Cr.Appeal (DB) No. 775 of 2011 shall be
considered.
(Shyam Kishore Sharma, J.)
Tahir/- (Dinesh Kumar Singh, J.)