High Court Patna High Court - Orders

Gopal Yadav @ Gopal Prasad Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Gopal Yadav @ Gopal Prasad Yadav vs State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.22712 of 2008
                       GOPAL YADAV @ GOPAL PRASAD YADAV
                                    Versus
                                STATE OF BIHAR
                                 -----------

3 3.7.2008 Heard the parties.

The petitioner is an accused in a case under section

304B of the Penal Code.

The case arises out of a complaint case filed by the

brother of the deceased.

Learned counsel for the petitioner submits that the

petitioner is in no way related to the husband of the deceased lady. It is

further submitted that other villagers who were made accused, have

been granted bail by this court vide Cr. Misc. No. 10202/2008 on

5.3.2008.

Considering the aforesaid facts the petitioner Gopal

Yadav @ Gupal Prasad Yadav is directed to be released on bail in

Fatehpur (Gaya) PS case No. 63/2004 on furnishing bail bond of rupees

ten thousand with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Gaya.

haque                                                     (Sheema Ali Khan, J.)