IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39634 of 2010
RAM BHAJJU YADAV, S/O LACHHAN YADAV, ........PETITIONER
Versus
STATE OF BIHAR ....OPPOSITE PARTY
-----------
2 3.11.2010 Heard learned counsel appearing on behalf of the
petitioner and the learned counsel appearing on behalf of the State.
The petitioner being father in law is languishing in
custody since 21.7.2010 in a case registered under Sections
304(B), 120(B)/201/34 of the Indian Penal Code.
There is general allegation of demand of motorcycle.
The marriage took place in 2006 whereas the victim died in the
year 2010
It is submitted by learned counsel for the petitioner
that the petitioner is suffering from serious heart ailment and on
5.2.1993 his valve replacement was done at Vellore as such
petitioner was leading very restricted life. It is further submitted
that general allegation of demand has been levelled against entire
family including the petitioner.
Considering the aforesaid facts, let the petitioner
above named 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 Chief Judicial Magistrate, Nalanda at
Bihar Sharif in connection with Deepnagar P.S. Case No. 139 of
2010.
Bhardwaj ( Dinesh Kumar Singh, J.)
2