IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10558 of 2011
SURESH YADAV SON OF MANOGI YADAV
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the father-in-law is
apprehending his arrest in a case registered under
Sections 304B and 201/34 of the Indian Penal Code.
The accusation is of killing the victim within
seven years of the marriage for non-fulfilment of the
dowry demand.
It is submitted on behalf of the informant that
his daughter went missing and suspecteced to have
been killed.
It has come during the investigation that the
victim was suffering from mental problem.
Considering the fact that the mother-in-law
and sister-in-law have been granted anticipatory bail by
this Court, let the above named petitioner, be released
on anticipatory bail, in the event of his arrest or
surrender before the learned Court below within a
period of 12 weeks from today, on furnishing bail bond
2
of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of the learned Sub-
Divisional Judicial Magistrate, Masaurhi, Patna in
connection with Masaurhi P.S. Case No. 406/2008,
subject to the conditions as laid down under Section
438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-