IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24311 of 2008
VARUN YADAV
Versus
STATE OF BIHAR
-----------
2 11/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
Informant’s daughter Poonam Devi was married in the year
1996 with the petitioner. Allegation is that she was being subjected to
torture and Rs. 75,000/- was being demanded from her. She was not in
a position to fulfill the demand. Later on she was killed.
Submission is that a number of witnesses have stated that
Poonam Devi was taking medicines and one of the medicines reacted
which caused her death. After investigation charge sheet has been
submitted under section 306 of the Indian Penal Code.
Considering the facts and circumstances of the case, the
petitioner Varun Yadav is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the A.C.J.M.,
Patna City in connection with Fatuha P.S. Case No. 193 of 2007.
avin. (Shyam Kishore Sharma, J.)