IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34378 of 2010
1. RAMA KANT YADAV.
2. Sri Kant Yadav.
Both sons of Late Ramadhar Yadav.
Both Resident of Village-Kant,
P.S.Brahampur, Dist-Buxar
Versus
STATE OF BIHAR
-----------
3 21.1.2011 Heard learned counsel for the
parties.
Disappearance of the informant’s
sister has been shown for her killing
allegedly for demand of dowry.
Submission of learned counsel for
the petitioners, is according to the First
Information Report also marriage is 15
years ago, accepting reason for killing
demand of dowry refusal of anticipatory
bail is not justified.
Taking that into consideration, in
the event of arrest or surrender within one
month from the date of communication of
this order, the above named petitioners
shall 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, Buxar in Brahampur P.S Case No.
2
96 of 2010, subject to the condition as
laid down under section 438(2) Cr. P.C.
Prakash ( Mandhata Singh, J.)