IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19513 of 2011
1. Ram Sidh Yadav @ Ramasish Yadav
2. Indal Yadav
-----------------------------petitioners
Versus
The State Of Bihar
-----------
2 29.6.2011 Heard learned counsel for the parties.
Torture for demand of dowry soon before
the death within seven years of marriage in
matrimonial house is the allegation but
petitioners are brother-in-law (Nandosi) and his
father having no concern with the affair of the
deceased husband’s family. In that case also
they remained in custody since 29.3.2011.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioners are directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Bhojpur at Ara in Pawana
P.S. Case No. 19 of 2010.
AI ( Mandhata Singh, J.)