High Court Patna High Court - Orders

Yugal Yadav @ Pappu Kumar vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Yugal Yadav @ Pappu Kumar vs The State Of Bihar on 28 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.16992 of 2011
                               Yugal Yadav @ Pappu Kumar
                                            Versus
                                     The State Of Bihar
                                          -----------

2. 28.06.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in connection with

Jehanabad P.S. Case No. 300 of 2004

registered under Sections 304(B) and 201/34

of the Indian Penal Code.

The accusation is of torture and

demand of dowry. The case of the petitioner

is that the victim was of some abrased mind

and she went traceless and during

investigation the accusation was found false

as mistake of fact.

It appears that case was instituted

in 2004 and final form was submitted on

09.05.2006 on that ground alone this court

is not inclined to interfere.

Let the learned court below consider

the regular bail application of the

petitioner and try to dispose off the same

preferably on the same day considering the

fact that accusation was found false by the
2

police if the petitioner surrenders and

prays for regular bail within a period of

four weeks from today.

With this observation, this

application is disposed off.

                  Let     the     order     be   faxed     to    the

        learned    J.M.         Ist   Class,      Jehanabad          in

connection with Jehanabad P.S. Case No. 300

of 2004 at the cost of the petitioner.

U. K. ( Dinesh Kumar Singh, J)