IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4470 of 2011
Yadu Ram, S/o-Darogi Ram, resident of Village-Ballopur, P.S.-Halsi,
District-Lakhisarai. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 14.02.2011 The petitioner is the father-in-law of the victim girl and
is in custody in relation to Halsi P.S. Case No.92/2010 registered
under Section 304 B of the Indian Penal Code.
It is submitted that from the F.I.R. it is clear that the
couple had been married for over 8 years without a child. She had
recently returned to the Sasural and petitioner’s son (son-in-law of the
informant) informed on 06.10.2010 that his wife had consumed poison
and died while being treated at local Nursing Home. The petitioner’s
son is in custody.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Lakhisarai in connection with Halsi
P.S. Case No.92/2010.
Trivedi/ (Navaniti Prasad Singh, J.)