High Court Patna High Court - Orders

Ram Bhajju Yadav vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Ram Bhajju Yadav vs State Of Bihar on 3 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39634 of 2010

                  RAM BHAJJU YADAV, S/O LACHHAN YADAV,   ........PETITIONER
                                             Versus
                  STATE OF BIHAR                       ....OPPOSITE PARTY
                                           -----------

2 3.11.2010 Heard learned counsel appearing on behalf of the

petitioner and the learned counsel appearing on behalf of the State.

The petitioner being father in law is languishing in

custody since 21.7.2010 in a case registered under Sections

304(B), 120(B)/201/34 of the Indian Penal Code.

There is general allegation of demand of motorcycle.

The marriage took place in 2006 whereas the victim died in the

year 2010

It is submitted by learned counsel for the petitioner

that the petitioner is suffering from serious heart ailment and on

5.2.1993 his valve replacement was done at Vellore as such

petitioner was leading very restricted life. It is further submitted

that general allegation of demand has been levelled against entire

family including the petitioner.

Considering the aforesaid facts, let the petitioner

above named 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, Nalanda at

Bihar Sharif in connection with Deepnagar P.S. Case No. 139 of

2010.

Bhardwaj                                                 ( Dinesh Kumar Singh, J.)
 2