IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37611 of 2010
1. SURENDRA YADAV
2. MUSHO YADAV.
Versus
STATE OF BIHAR.
-----------
03/ 19.02.2011 Both the petitioners are in custody since
19.6.2010 in connection with Sour Bazar P.S. Case No.
71 of 2010 registered for offence under Sections 302,
328/34 of the IPC. On perusal of the FIR it transpires
that a general and common allegation has been made
against all named accused persons that they poured
something into the mouth of Rajkumari Devi, deceased,
due to which subsequently she died. In the post-mortem
report no cause of death has been mentioned.
Considering the fact that allegation is not
specific, prayer for bail on behalf of both the petitioners,
namely, Surendra Yadav and Musho Yadav is allowed.
They 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, Saharsa in connection with
Sour Bazar P.S. Case No. 71 of 2010.
DKS/ (Mridula Mishra, J.)