High Court Patna High Court - Orders

Rajendra Yadav vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Rajendra Yadav vs The State Of Bihar on 24 October, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.35596 of 2011
                   Rajendra Yadav, Son of Late Baldeo Yadav, Resident of Village-Satletwa,
                   PS-Katoriya (Suiya), District-Banka.
                                                                            .....Petitioner.
                                                      Versus
                   The State of Bihar                                       .....Opposite Party.
                   For the Petitioner    : Mr. Sanjay Kr. Jha, Advocate.
                   For the State         : APP.
                                         ----------------------------------

02/ 24.10.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is accused of the

case registered under Sections 302, 201/34 of

the Indian Penal Code.

The informant’s daughter Geeta Devi

was married in the year 2005 with Ashok

Yadav, son of the petitioner. Out of wedlock

a girl child was born who was of one year.

The informant’s daughter used to tell that

she was being tortured by her in-laws. After

the informant’s daughter become traceless,

the petitioner went to the house of the

informant and told about her disappearance.

Subsequently, her dead body was found which

was found lying in a well.

                                        Submission           is      that        the        very

                        narration        of    the     post-mortem           report      shows

that there was no ante-mortem injury. Offence

of the petitioner is that he himself had
2

informed about the death.

Considering the facts and

circumstances of the case, the above named

petitioner is directed to 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

learned Chief Judicial Magistrate/court

concerned, Banka in connection with Katoria

(Suiya) P.S. Case No. 95 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-