High Court Patna High Court - Orders

Dinesh Yadav vs The State Of Bihar on 13 July, 2010

Patna High Court – Orders
Dinesh Yadav vs The State Of Bihar on 13 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.22635 of 2010
                             DINESH YADAV SON OF TILAK YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2. 13.7.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 304B and 498A of the Indian Penal Code.

In the first information report the allegation against the

in-laws of the deceased is that the deceased for ends of dowry was

thrown in the well where she died. However, the submission of the

petitioner is that in fact the deceased fell accidentally in the well

and information was given to the informant, who came and

instituted a false case. Subsequently she filed the petition before

the court below retracting from the earlier statement.

In view of such, let the petitioner above named, who is

in custody since 30.3.2010, 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 Additional Sessions Judge, Fast

Track Court-I, Banka in S.T.No.557 of 2010 arising out of Chandan

(Anandpur) P.S.case No.83 of 2008, 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 and (ii) that

the petitioner will give an undertaking that he will receive the police
-2-

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/