High Court Patna High Court - Orders

Surendra Yadav &Amp; Anr vs State Of Bihar on 19 February, 2011

Patna High Court – Orders
Surendra Yadav &Amp; Anr vs State Of Bihar on 19 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.37611 of 2010
                      1. SURENDRA YADAV
                      2. MUSHO YADAV.
                                   Versus
                            STATE OF BIHAR.
                                  -----------

03/ 19.02.2011 Both the petitioners are in custody since

19.6.2010 in connection with Sour Bazar P.S. Case No.

71 of 2010 registered for offence under Sections 302,

328/34 of the IPC. On perusal of the FIR it transpires

that a general and common allegation has been made

against all named accused persons that they poured

something into the mouth of Rajkumari Devi, deceased,

due to which subsequently she died. In the post-mortem

report no cause of death has been mentioned.

Considering the fact that allegation is not

specific, prayer for bail on behalf of both the petitioners,

namely, Surendra Yadav and Musho Yadav is allowed.

They are directed to be released on bail on furnishing

bail bond of Rs.10,000/- (ten thousand) each with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Saharsa in connection with

Sour Bazar P.S. Case No. 71 of 2010.

         DKS/                                    (Mridula Mishra, J.)