High Court Patna High Court - Orders

Ganga Yadav &Amp; Ors vs The State Of Bihar on 13 December, 2010

Patna High Court – Orders
Ganga Yadav &Amp; Ors vs The State Of Bihar on 13 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. APP (DB) No.229 of 2010
                            GANGA YADAV & ORS
                                  Versus
                           THE STATE OF BIHAR
                               -----------

5. 13.12.2010. I.A.No.2318 of 2010

Appellant no.1 Ganga Yadav has filed this

application for granting provisional bail for

three weeks, since his mother Deopatiya Devi has

died on 2.12.2010 and he has to perform the Sradh

of his mother. In support of this statement that

his mother has died on 2.12.2010, the appellant

has annexed a certificate issued by Dulari Devi

showing that Deopatiya Devi was cremated at

Pipapul, Gosaitola, Danapur. No death certificate

has been annexed with the provisional bail

application. There is statement in the application

that father of appellant is alive. This has also

been submitted by the counsel that appellant has

one more brother, who can perform Sradh of his

mother.

Considering these facts, we do not feel

inclined to grant provisional bail to appellant

Ganga Yadav. Prayer is rejected.




                                       ( Mridula Mishra,J. )



     B.Kr.                             ( Dharnidhar Jha,J.)