High Court Patna High Court - Orders

Vishundeo Mahto @ Vishundeo … vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Vishundeo Mahto @ Vishundeo … vs State Of Bihar on 31 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.1026 of 2010
              VISHUNDEO MAHTO @ VISHUNDEO PRASAD @ FAGGU MAHTO
                                           Versus
                                     STATE OF BIHAR
                                         -----------

2/ 31.8.2010 Learned counsel for the appellant is permitted to make

necessary correction in paragraph 18 of the memo of appeal so far

date of surrender is concerned, as prayed for.

This appeal will be heard.

Call for the lower court records of S.T. No. 206 of 1996 /

67 of 2010 from the court of Additional District and Sessions Judge,

FTC III, Nalanda at Biharsharif.

The appellant has been convicted under section 302 of the

IPC for causing death of Siyasharan Prasad, husband of the

informant. The informant herself and P.W. 6 have deposed that the

appellant fired at the back of the deceased and that has been

corroborated by the medical evidence.

Considering this fact, prayer on behalf of the appellant for

bail is rejected.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)