High Court Patna High Court - Orders

Sushila Devi & Ors. vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Sushila Devi & Ors. vs The State Of Bihar on 11 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.776 of 2011
                                Sushila Devi & Ors.
                                         Versus
                                 The State Of Bihar
                                       -----------

2 11.8.2011 Learned counsel for the appellants is permitted to

make correction in the second copy of the brief so far it relates to

name of appellant no.2.

This appeal is admitted for hearing.

Call for the lower court records.

Learned counsel for the appellants submits that there is

no substantive evidence to support the prosecution case and,

therefore, the trial court has passed the order of conviction only on

the basis of the medical report. The defence of the appellants is

that the victim has committed suicide.

Considering the aforesaid facts, the appellants,

namely, 1. Sushila Devi, 2. Karu Raut and 3. Barun Raut are

directed to be released on bail, during the pendency of this appeal,

in S.T. No. 1019/2010 on furnishing bail bonds of rupees ten

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

satisfaction of the Additional Sessions Judge, FTC II, Nalanda at

Bihar Sharif.

     haque                             (Shyam Kishore Sharma, J)


                                           ( Sheema Ali Khan, J.)