IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.63 of 2011
MOHAMMAD KALIM AND ORS.
Versus
THE STATE OF BIHAR
-----------
3/ 30.3.2011 Heard learned counsel for the parties on the prayer of the
appellants for bail after receipt of lower court records.
The contention is that all the witnesses were turning
hostile. Whatever was the statement of the witnesses, that was not
going to indicate any circumstance that the appellants had either
instigated the deceased to commit suicide or had created the
circumstances in that behalf for her.
The appellants have been convicted under section 306/34
of the IPC.
Let appellants, Mohammed Kalim, Jubaida khatoon,
Mohammed Rafique and Mohammed Hanif, during the pendency of
the appeal, be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) each with two sureties of the like amount
each to the satisfaction of Additional Sessions Judge, FTC 4,
Samastipur in S.T. No. 128 of 2007.
As regards sentence of fine, realization thereof shall
remain stayed during the pendency of the appeal.
Anil/ ( Dharnidhar Jha, J.)