IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2303 of 2011
MD. MOKIM
Versus
THE STATE OF BIHAR
-----------
3 13.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 25.09.2010
in connection with Amaur P.S. Case No. 136 of 2010 registered
under Sections 341, 323, 504, 306, 34 of the Indian Penal Code.
Admittedly, petitioner is husband of the deceased and
there was litigating term between the petitioner and deceased.
It appears that due to intervention of the well wishers
the dispute of the petitioner and deceased was pacified and
deceased again went to petitioner’s house, but, allegedly petitioner
assaulted her and being fed up with the behavior of the petitioner
she committed suicide.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioner be released on bail on furnishing bail bonds of Rs. 10,
000/- (Ten Thousand) with two sureties of the like amount each to
the satisfaction of Additional Session Judge, F.T.C-4 Purnea in
connection with Amour P.S. Case No. 136 of 2010.
( Hemant Kumar Srivastava, J.)
Prakash