IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35596 of 2011
Rajendra Yadav, Son of Late Baldeo Yadav, Resident of Village-Satletwa,
PS-Katoriya (Suiya), District-Banka.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Sanjay Kr. Jha, Advocate.
For the State : APP.
----------------------------------
02/ 24.10.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case registered under Sections 302, 201/34 of
the Indian Penal Code.
The informant’s daughter Geeta Devi
was married in the year 2005 with Ashok
Yadav, son of the petitioner. Out of wedlock
a girl child was born who was of one year.
The informant’s daughter used to tell that
she was being tortured by her in-laws. After
the informant’s daughter become traceless,
the petitioner went to the house of the
informant and told about her disappearance.
Subsequently, her dead body was found which
was found lying in a well.
Submission is that the very
narration of the post-mortem report shows
that there was no ante-mortem injury. Offence
of the petitioner is that he himself had
2
informed about the death.
Considering the facts and
circumstances of the case, the above named
petitioner is directed to 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 the
learned Chief Judicial Magistrate/court
concerned, Banka in connection with Katoria
(Suiya) P.S. Case No. 95 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-