High Court Patna High Court - Orders

Ram Sidh Yadav @ Ramashish Yadav & … vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Ram Sidh Yadav @ Ramashish Yadav & … vs The State Of Bihar on 29 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19513 of 2011
                       1. Ram Sidh Yadav @ Ramasish Yadav
                       2. Indal Yadav
                                    -----------------------------petitioners
                                               Versus
                                      The State Of Bihar
                                             -----------

2 29.6.2011 Heard learned counsel for the parties.

Torture for demand of dowry soon before

the death within seven years of marriage in

matrimonial house is the allegation but

petitioners are brother-in-law (Nandosi) and his

father having no concern with the affair of the

deceased husband’s family. In that case also

they remained in custody since 29.3.2011.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioners are directed to 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 Chief

Judicial Magistrate, Bhojpur at Ara in Pawana

P.S. Case No. 19 of 2010.

AI                                                              ( Mandhata Singh, J.)