IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19210 of 2008
DEO NARAIN YADAV @ BIHAR SARKAR
Versus
THE STATE OF BIHAR
With
Cr.Misc.No.21493 of 2008
HIRA YADAV @ HEERA YADAV
Versus
STATE OF BIHAR
-----------
3/ 15.7.2008 Since both the above applications arise out
of one and the same P.S.Case, they have been heard
together and are being disposed of by this common
order.
According to allegation, the informant’s son
Ashok Yadav purchased wine and he took it along with
the petitioners. The petitioner went away. Later on,
when the informant’s son felt uneasy, he was taken but
he died.
Submission is that there is no witness of the
occurrence and the post mortem report reveals that the
death was not on account of administration of any
intoxicant or poisonous substance.
Considering the facts and circumstances of
the case, let petitioners namely, Deo Narain Yadav
alias Bihar Sarkar (Cr.Misc.No.19210 of 2008) and Hira
Yadav alias Heera Yadav (Cr.Misc.No. 21493 of 2008), be
released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) each with two sureties of the
like amount each to the satisfaction of Additional
Chief Judicial Magistrate, Rosera, Samastipur in
Hasanpur P.S.Case No. 05 of 2008.
Tahir/- ( Shyam Kishore Sharma, J.)