High Court Patna High Court - Orders

Naga Yadav & Anr. vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Naga Yadav & Anr. vs The State Of Bihar on 26 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22520 of 2011
                            1. Naga Yadav, S/O-Late Jhulan yadav
                              2. Anup Yadav, S/O-Naga Yadav
                                            Versus
                                     The State Of Bihar
                                          -----------

02 26.07.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are languishing in jail custody since

29.03.2011 in a case registered under Sections 304 B, 201/34 of the

Indian Penal Code and ¾ of Dowry Prohibition Act.

According to prosecution case itself, the marriage of the

deceased had taken place in the year 2002 whereas she died in the year

2010. It is also an admitted position that petitioner no. 1 is father-in-

law whereas petitioner no. 2 is younger brother-in-law of the

deceased.

Considering the aforesaid facts and circumstances as

well as this aspect of the matter that no specific overt-act has been

attributed against these petitioners, let the petitioners 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 Chief

Judicial Magistrate, Bhojpur at Ara in connection with Pawana P.S.

Case No. 19 of 2010.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)