IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29261 of 2011
Mahesh Yadav
Versus
The State Of Bihar
----------------------------------
02. 15.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
All the in-laws including this petitioner are alleged
for killing the deceased. Petitioner is elder brother in-law of
the deceased. There is vague allegation even without naming
accused persons separately about causing of torture upon the
deceased, but one month earlier to her death, she (deceased)
was sent with her husband to her matrimonial home.
Petitioner has least concern with affair of the deceased with
her husband and he remained in custody since 21.5.2011.
Accordingly, let the above named petitioner
be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Jehanabad
in connection with Parasbigha P. S. Case No.68 of 2011.
Vikash (Mandhata Singh, J.)