High Court Patna High Court - Orders

Uma Tiwary @ Umashankar Tiwary … vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Uma Tiwary @ Umashankar Tiwary … vs State Of Bihar on 28 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.1138 of 2010
            1. UMA TIWARY @ UMASHANKAR TIWARY
            2. BABLU TIWARY
            3. MRITUNJAY TIWARY
            4. JAI TIWARY @ JAI NARAIN TIWARY @ JAG NARAIN TIWARY
            5. JITENDRA TIWARY
            6. SHIV DAYAL TIWARY
            7. PHAGHU YADAV
            8. RADHEY SHYAM MALLAH
                                  Versus
                            STATE OF BIHAR
                                 -----------

02/ 28.09.2010 Heard counsel for the appellants, State and

the informant.

Admit the appeal.

Call for the lower court records.

All eight appellants have been convicted

under Section 302/34 of the IPC. As per the

prosecution case the deceased Navin Tiwary had gone

in the company of appellants for purchasing Parwal

Vira and thereafter he was not seen alive and dead

body was recovered.

Counsel for the appellants submits that

except the evidence of last seen, even that has not been

substantially proved, there is no evidence against these

appellants to connect them with the offence of murder

of Navin Tiwary.

Considering these facts, prayer for bail on
2

behalf of all eight appellants above named is allowed.

During the pendency of this appeal, they are directed to

be released on bail on furnishing bail bond of

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

the like amount each to the satisfaction of 2nd

Additional Sessions Judge, Buxar in connection with

Sessions Trial No. 78 of 2004/ 233 of 2010.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/