High Court Patna High Court - Orders

Md.Abul Kalam vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Md.Abul Kalam vs The State Of Bihar on 14 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.40594 of 2010
                                   MD.ABUL KALAM
                                       Versus
                                 THE STATE OF BIHAR
                                    -----------

03. 14.03.2011. Heard.

The allegation against the petitioner

is that he on account of not getting

Rs.30,000/- and a motorcycle from the parents

of his wife, killed her by administering

poison.

The contention is that the petitioner

and his wife swallowed poison simultaneously

and both of them were shifted to the hospital

where the wife succumbed to the poisonous

substance and the petitioner survived. This

fact, it is contended is contained in

paragraph-38 of the case diary.

Regard being had to the above facts,

let the above named petitioner be released

from custody on furnishing bond of

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

of the like amount each to the satisfaction

of Chief Judicial Magistrate, Bhagalpur in

Sanhaula P.S.Case No.63 of 2009.

B.Kr.                                       ( Dharnidhar Jha,J.)