High Court Patna High Court - Orders

Raj Ballabh Yadav @ Rajbaln Yadav vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Raj Ballabh Yadav @ Rajbaln Yadav vs State Of Bihar on 1 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.28644 of 2010
               RAJ BALLABH YADAV @ RAJBALM YADAV
                                 Versus
                          STATE OF BIHAR
                                -----------

03 01.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Originally, the case was registered under Sections 498A,

304B, 201, 120B of the I.P.C. but subsequently converted into

Sections 498A, 302 and 201 of the I.P.C.

Admittedly, petitioner is husband of informant’s

daughter. Informant alleged that petitioner and his other family

members committed murder of his daughter on account of non-

fulfilment of illegal demand of dowry.

In course of investigation, petitioner was arrested and

confessed his guilt before the police disclosing this fact that he

killed his wife and threw her dead body in ocean at Gujarat. Except

the aforesaid confessional statement, there is nothing against the

petitioner.

The specific stand of the petitioner is that his wife was a

lady of questionable character and she left him and went to a place

not known to the petitioner.

In view of the aforesaid circumstances as well as

materials available on the case diary, petitioner, namely, Raj Ballabh

Yadav @ Rajbalm Yadav, is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- with two sureties of the like

amount each to the satisfaction of A.C.J.M, Danapur at Patna in
connection with Dulhin Bazar P.S. Case No. 96 of 2009

Shahzad ( Hemant Kumar Srivastava, J.)