IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36889 of 2011
Mohan Yadav, Son of Ram Sundar Yadav, Resident of Village-Ratanpura,
P.S.-Ashok Paper Mills, District-Darbhanga.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Md. Sufiyan, Advocate.
For the State : APP.
----------------------------------
02/ 09.11.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
Though the case was filed under
Sections 304(B), 506/34 of the Indian Penal
Code but after investigation police has
submitted charge sheet under Section 306 of
the Indian Penal Code. The petitioner is
husband of the deceased of the case and it is
alleged that the victim died within seven
years of the marriage.
Submission is that in course of
investigation, the victim herself has ended
her life and when the informant knew about it
he has filed a petition before the Chief
Judicial Magistrate, Darbhanga saying that
the petitioner is innocent. It has also been
submitted that the marriage was performed
eight years prior to the occurrence.
Considering the facts and
circumstances of the case, the above named
2
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, Darbhanga in connection with Ashok
Paper Mill P.S. Case No. 63 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-