IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22712 of 2008
GOPAL YADAV @ GOPAL PRASAD YADAV
Versus
STATE OF BIHAR
-----------
3 3.7.2008 Heard the parties.
The petitioner is an accused in a case under section
304B of the Penal Code.
The case arises out of a complaint case filed by the
brother of the deceased.
Learned counsel for the petitioner submits that the
petitioner is in no way related to the husband of the deceased lady. It is
further submitted that other villagers who were made accused, have
been granted bail by this court vide Cr. Misc. No. 10202/2008 on
5.3.2008.
Considering the aforesaid facts the petitioner Gopal
Yadav @ Gupal Prasad Yadav is directed to be released on bail in
Fatehpur (Gaya) PS case No. 63/2004 on furnishing bail bond of rupees
ten thousand with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Gaya.
haque (Sheema Ali Khan, J.)