High Court Patna High Court - Orders

Bedanand Yadav vs The State Of Bihar on 15 July, 2008

Patna High Court – Orders
Bedanand Yadav vs The State Of Bihar on 15 July, 2008
                    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)