IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34979 of 2010
SANTOSH YADAV son of Awadhesh Yadav,
Resident of village-Baisa, P.S.-Parbatta(Maraiya)
District-Khagaria.
Versus
THE STATE OF BIHAR
-----------
3. 24.2.2011. Heard Mr. Sanjay Kumar Sinha, learned counsel for
the petitioner, Mr. Choudhary Shyam Nandan, learned counsel for
the informant and Mr. B.M.P.Sinha, learned Additional Public
Prosecutor.
The petitioner, who is in custody in connection with
Parbatta (Maraiya) P.S. Case No.147 of 2009 for the offence under
sections 304B and 201/34 of the Indian Penal Code, has prayed for
grant of bail.
Learned counsel for the petitioner submits that the
petitioner is younger brother of the husband of the so called
deceased. It was submitted that since the husband of the petitioner
has already been granted bail , the petitioner may also be extended
the same privilege. It was further submitted that during investigation
it has come that on earlier occasion also the victim had left the house
of in laws and went to her parents house. On the aforesaid ground it
has been prayed that the petitioner may be enlarged on bail.
Mr. Chaudhary, learned counsel for the informant
strongly opposed the prayer for bail of the petitioner. It was
submitted that the case of the husband of the deceased is entirely on
different footing. It was submitted that the husband of the deceased
went to Delhi to earn livelihood which has been admitted in the first
2
information report and prior to the occurrence it was alleged that this
petitioner and her mother had demanded dowry and this petitioner
had brought the deceased from her in-laws house. It was further
submitted that the marriage had taken place only in the year 2009
and within a short period of marriage the victim had been done to
death and onus lies on the accused persons to prove their innocence.
Learned Additional Public Prosecutor has also opposed the prayer
for bail of the petitioner.
In view of nature of allegation, prayer for bail of the
petitioner stands rejected.
Md.S. ( Rakesh Kumar, J.)