IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14096 of 2010
ABHINANDAN YADAV SON OF LATE MOTI YADAV
Versus
STATE OF BIHAR
-----------
3. 25.6.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 302/34 of the Indian Penal Code.
In the first information report the informant has alleged
the petitioner’s complicity arose in the murder of his son since the
petitioner’s daughter and the deceased were having love affairs,
but the deceased refused to get married immediately with her.
During investigation it transpired that in fact the deceased in a
drunken stage had entered into the house of the petitioner and he
was variously assaulted by the accused persons and thereafter
one co-accused Haldhar Yadav throttled the deceased.
Considering the same, let the petitioner above
named, who is in custody since 7.12.2009 and has fair
antecedents, be released on bail on furnishing bail bond of
Rs.5,000/- (Five thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Madhepura in Kumarkhand P.S.case No.99 of 2009, subject
to the conditions (i) That one of the bailors will be a close
relative of the petitioner who will give an affidavit giving
genealogy as to how he is related with the petitioner. The
bailor will undertake to furnish information to the court about
any change in the address of the petitioner, (ii) that the
-2-
affidavit shall clearly state that the petitioner is not an accused
in any other case and if he is he shall not be released on bail
and (iii) that the petitioner will give an undertaking that he will
receive the police papers on the given date and be present on
date fixed for charge and if he fails to do so on two given
dates and delays the trial in any manner, his bail will be liable
to be cancelled for reasons of misuse.
( Anjana Prakash, J. )
Narendra/