IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6832 of 2008
BEDANAND YADAV
Versus
THE STATE OF BIHAR
-----------
4. 15.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 498A,
304B of the Indian Penal Code and Section ¾ of the Dowry
Prohibition Act.
The petitioner is the father-in-law of the deceased lady.
During investigation, it has been revealed that there was the
husband who used to assault his wife and because of this assault the
wife died.
The petitioner is in custody since 27.9.2007.
Considering the aforesaid fact, the petitioner Bedanand
Yadav 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 S. D. J. M., Supaul in connection with
Triveniganj P. S. Case No.111 of 2007 giving rise to G.R.No.836 of
2007.
U.K. (Sheema Ali Khan,J)