High Court Patna High Court - Orders

Satendra Singh Yadav @ Satendra … vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Satendra Singh Yadav @ Satendra … vs State Of Bihar on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1455 of 2007
                 SATENDRA SINGH YADAV @ SATENDRA YADAV
                                        Versus
                                  STATE OF BIHAR
                                      -----------

5 11-03-2011 The appellant has renewed his prayer for bail

in connection with Sasaram PS case no.207/05 u/s

364A/34 of the IPC which led to Sessions Trial no. 280

of 2006/ 16 of 2007 in which he has been convicted on

20th September, 2007. One of the grounds for bail is a

plea that appellant’s daughter is to be married with one

Dabloo Kumar son of Sri Sheopujan Singh of village

Dhori on 9th Mary, 2011, apparently from appellant’s

village home at village Chintawanpur, PO Dhorar PS

Sasaram, Bihar.

Since there is sufficient time for the marriage,

we would like a report from the concerned police station

where the home of the appellant is situated as to whether

the plea of marriage is correct and marriage has been

fixed to the knowledge of the local people or not. Such

report through the trial court should reach this court at an

early date, preferably, within four weeks.

Let a copy of this order be sent to Additional
2

Sessions Judge, Fast Track Court No.5, Rohtas at

Sasaram by fax.

Put up under the same heading after four

weeks.



                              (Shiva Kirti Singh, J.)


BKS/-                         (Gopal Prasad, J.)