IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24127 of 2010
NATWAR LAL YADAV
Versus
STATE OF BIHAR
-----------
3. 20.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner being husband is languishing
in jail custody since 25.5.2010 in a case registered under
Sections 302, 201 and 34 of the Indian Penal Code.
Admittedly the marriage took place in 1998
whereas the victim died in 2010. It appears that there is
no eye witness to the occurrence and the suspicion has
been raised against family members including the
husband. The impugned order reflects that the
investigation is in progress.
Considering the aforesaid facts, let the
petitioner namely, Natwar Lal Yadav be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Madhubani in
connection with Jay Nagar P.S. Case No. 056 of 2010.
Anand Kr. (Dinesh Kumar Singh, J.)