High Court Patna High Court - Orders

Shobha Devi & Ors vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Shobha Devi & Ors vs The State Of Bihar on 18 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Appeal (DB) No.995 of 2011
                   1.

Shobha Devi, wife of Manoj Yadav.

2. Birmani Yadav, Son of Karu Yadav.

3. Karu Yadav, Son of Late Aklu Yadav. All are residents of Village-
Goraiyapar, Police Station-Manpur, District- Nalanda…….Appellants.

Versus
The State of Bihar…………………………………………….Respondent.

2. 18.10.2011. Heard learned counsels for the

appellants and the State.

Admit.

Call for the lower court record.

The appellants being the father,

younger brother and brother’s wife of

husband have been convicted under Sections

304(B) and 498A of the Indian Penal Code.

Though general accusation is of

poising against the entire family but it

appears that the informant, father of the

deceased, P.W. 6 during cross-examination

has admitted as it appears from paragraph

no. 11 of the judgment that the informant

implicated the accused persons on the basis

of hearsay information but he subsequently

came to know that the victim died to

diarrhoea.

                                   In     the     circumstances,         let    the

                        appellants,       above    named,     be   released      on
                             2




bail, during the pendency of the appeal, on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand)each with two sureties of the like

amount each to the satisfaction of the

learned Additional Sessions Judge, Fast

Track Court No. IInd, Nalanda at Bihar

Shariff in connection with Sessions Trial

Nos. 55 of 2011 and 56 of 2011 and

realization of fine, as imposed upon the

appellants, shall also be stayed.





                                            (Shyam Kishore Sharma,J)



U. K.                                       ( Dinesh Kumar Singh, J)