IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23755 of 2008
SHYAM NANDAN YADAV
Versus
THE STATE OF BIHAR
With
Cr.Misc. No.16915 of 2008
RANJEET YADAV
Versus
STATE OF BIHAR
-----------
3 14.7.2008 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is an accused in a case under Section
304(B), 201 and 34 of the Indian Penal Code.
The prosecution case is that the victim lady had a
quarrel with her mother-in-law. On the night when the occurrence
is said to have taken place, there was some altercation between the
mother-in-law and the victim girl due to which she committed
suicide by hanging herself.
The petitioners are father-in-law and brother-in-law
(Devar) and are in custody from nine months.
Considering the aforesaid facts, the petitioners
Shyam Nandan Yadav and Ranjeet Yadav are directed to be
released on bail in Bhagwanganj (Masaurhi) P.S. Case No. 206 of
2007 on furnishing bail bond of rupees ten thousand with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Patna.
Sanjay/ (Sheema Ali Khan, J.)