High Court Patna High Court - Orders

Suraj Yadav & Ors. vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Suraj Yadav & Ors. vs The State Of Bihar on 16 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.21017 of 2011
                     =============================================

1. Suraj Yadav

2. Sushila Devi @ Raj Kumari Devi

3. Bhibha Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
4 16-11-2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Informant’s son disappeared from petitioners’ house

(Bathan) and false statement was given on behalf of family

members about his going to Darbhanga in connection with medical

treatment or check-up of his son. A dead body is also found in the

case but only some parts of the bodies, identification of which is

doubted about being the part leg with steel rod as opined by doctor

arm is of little importance for kidnapping if not killed. Differences

between deceased with his wife were for un-chastity of his wife

but circumstances shown prevailing, discussed above, is not

entitling petitioners’ for bail.

Considering the facts and circumstances of the case,

prayer of the petitioners for bail is rejected.

However, Trial Court is directed to expedite the trial.

Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-