High Court Patna High Court - Orders

Pravin Yadav & Ors. vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Pravin Yadav & Ors. vs The State Of Bihar on 15 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.24979 of 2011
                    1.       Pravin Yadav, sonof Sheokumar Yadav
                    2.       Sarekha Yadav alias Sarikh Kumar @ Sarekha Kumar Yadav, son
                             of Late Sheokumar Yadav
                    3.       Panti Devi, wife of Late Sheokumar Yadav
                    All resident of village - Kharar, P.S. - Bankebazar, District - Gaya.
                                                                             ------------ Petitioner.
                                                        Versus
                    The State of Bihar                                    ------Opposite Party
                                                        ******

For the petitioners : Mr. Kumar Dhirendra Pratap Singh, Adv.

For the State : Mr. Ajay Kumar – 2, APP
********

03/- 15/11/2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The three petitioners, apprehending their

arrest in connection with Raushanganj (Bankebazar)

P.S. Case No. 16/2010, for offences under Sections

304(B)/201 of the Indian Penal Code.

First two petitioners respectively being

husband and brother-in-law of deceased daughter of the

informant are named and third petitioner being mother-

in-law emerged during investigation.

Submission is that deceased died due to

certain illness and informant having every knowledge

and participation in last rites of the deceased has

lodged this case without any explanation after about

twenty days of such occurrence. As submitted, nothing
specific emerged against the petitioners.

Considering the facts and circumstances of

the case, in the event of their arrest or surrender within

a period of four weeks, let the above-named petitioners

be enlarged on bail on furnishing bail bond of sum of

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

of the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Sherghati, Gaya, in

connection with Raushanganj (Bankebazar) P.S. Case

No. 16/2010, subject to condition under section 438(2)

of the Code of Criminal Procedure, and additional

condition with respect to petitioner no. 1, the husband,

to attend the court regularly till disposal of the case, in

the event of failure on two consecutive dates, without

any reasonable explanation, the privilege granted shall

be deemed to be cancelled.

Rajeev/-                        ( Akhilesh Chandra, J.)