IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40302 of 2010
1. Ram Lakhan Yadav , Son of Late Musafir Yadav
2. Sidhnath Yadav, Son of Ram Lakhan Yadav,
r/o village-Badri Bigha, P.S. Massaurhi, District-
Patna ------------------------ Petitioners
Versus
THE STATE OF BIHAR
-----------
03 11-03-2011 Heard Sri Dhirendra Kumar Sinha, learned counsel for
the petitioners and Sri Jitendra Kumar Singh, learned Addl. Public
Prosecutor.
Two petitioners, who are father-in-law and brother-in-
law of deceased and in custody in Massaurahi P.S. Case No. 523
of 2009 registered for the offence under Sections 498A, 304(B),
120(B) and 34 of the Indian Penal Code, have prayed for grant of
bail.
Learned counsel for the petitioners submits that of
course F.I.R. was lodged under Section 304B and other allied
Sections of the Indian Penal Code, but during investigation the
case was found under Section 306 of the Indian Penal Code.
In view of the facts and circumstances of the case, let
both the petitioners above named be released on bail on
furnishing bail bond of Rs.10,000/-( ten thousand) each with two
sureties of the like amount each to the satisfaction of learned Sub
Divisional Judicial Magistrate, Massaurhi at Patna in connection
with Massaurhi P.S. Case No.523 of 2009..
NKS/- ( Rakesh Kumar,J.)