High Court Patna High Court - Orders

Pramod Yadav @ Pramod Pd. Yadav vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Pramod Yadav @ Pramod Pd. Yadav vs The State Of Bihar on 15 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.5579 of 2011
                 PRAMOD YADAV @ PRAMOD PD. YADAV, son of Ram Prasad Yadav,
                   resident of village- Asbgil, P.S- Narhat. Dist- Nawada.
                                                        Versus
                                            THE STATE OF BIHAR
                                                      -----------

2. 15.03.2011 The petitioner is in custody since 23.7.2009 in relation

to Narhat P.S.Case No. 86 of 2009 instituted under section

304B/34 of the Indian Penal Code.

The petitioner is the husband of the deceased lady. In

the F.I.R, it is alleged that the marriage took place about ten

years back the case has been committed to the Court of Session

and in spite of non bailable warrants having been issued the

prosecution witnesses are not turning out.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees

Ten Thousand) with two sureties of the like amount each to the

satisfaction of F.T.C-V, Nawada in Narhat P.S.Case No. 86 of

2009.

Namita                                         ( Navaniti Prasad Singh, J.)