IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.229 of 2010
GANGA YADAV & ORS
Versus
THE STATE OF BIHAR
-----------
5. 13.12.2010. I.A.No.2318 of 2010
Appellant no.1 Ganga Yadav has filed this
application for granting provisional bail for
three weeks, since his mother Deopatiya Devi has
died on 2.12.2010 and he has to perform the Sradh
of his mother. In support of this statement that
his mother has died on 2.12.2010, the appellant
has annexed a certificate issued by Dulari Devi
showing that Deopatiya Devi was cremated at
Pipapul, Gosaitola, Danapur. No death certificate
has been annexed with the provisional bail
application. There is statement in the application
that father of appellant is alive. This has also
been submitted by the counsel that appellant has
one more brother, who can perform Sradh of his
mother.
Considering these facts, we do not feel
inclined to grant provisional bail to appellant
Ganga Yadav. Prayer is rejected.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha,J.)