High Court Patna High Court - Orders

Pankaj Yadav vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Pankaj Yadav vs The State Of Bihar on 28 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.3103 of 2011
                                PANKAJ YADAV
                                     Versus
                             THE STATE OF BIHAR
                                         -----------

03/ 28.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is husband of the deceased who died within seven

years of her marriage other than in normal circumstance but as per

prosecution case itself, the information regarding death of the

deceased was given by the petitioner as well as his brother.

The contention of the learned counsel for the petitioner is

that mother-in-law and father-in-law of the deceased have already

been released on anticipatory bail and regular bail respectively and no

specific material has come against the petitioner.

Considering the aforesaid facts and circumstances as well as

detention of the petitioner who is languishing in jail custody since

14.6.2010, let the petitioner, Pankaj Yadav, be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Addl. Sessions Judge FTC No.

VIII, Purnea in Sessions Trial no. 1193/2010 arising out of K. Nagar

P.S. Case no. 83/2010.

      shahid                                                (Hemant Kumar Srivastava,J)