IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28644 of 2010
RAJ BALLABH YADAV @ RAJBALM YADAV
Versus
STATE OF BIHAR
-----------
03 01.12.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Originally, the case was registered under Sections 498A,
304B, 201, 120B of the I.P.C. but subsequently converted into
Sections 498A, 302 and 201 of the I.P.C.
Admittedly, petitioner is husband of informant’s
daughter. Informant alleged that petitioner and his other family
members committed murder of his daughter on account of non-
fulfilment of illegal demand of dowry.
In course of investigation, petitioner was arrested and
confessed his guilt before the police disclosing this fact that he
killed his wife and threw her dead body in ocean at Gujarat. Except
the aforesaid confessional statement, there is nothing against the
petitioner.
The specific stand of the petitioner is that his wife was a
lady of questionable character and she left him and went to a place
not known to the petitioner.
In view of the aforesaid circumstances as well as
materials available on the case diary, petitioner, namely, Raj Ballabh
Yadav @ Rajbalm Yadav, is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- with two sureties of the like
amount each to the satisfaction of A.C.J.M, Danapur at Patna in
connection with Dulhin Bazar P.S. Case No. 96 of 2009
Shahzad ( Hemant Kumar Srivastava, J.)