High Court Patna High Court - Orders

Suresh Yadav vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Suresh Yadav vs The State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10558 of 2011
                     SURESH YADAV SON OF MANOGI YADAV
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 21.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the father-in-law is

apprehending his arrest in a case registered under

Sections 304B and 201/34 of the Indian Penal Code.

The accusation is of killing the victim within

seven years of the marriage for non-fulfilment of the

dowry demand.

It is submitted on behalf of the informant that

his daughter went missing and suspecteced to have

been killed.

It has come during the investigation that the

victim was suffering from mental problem.

Considering the fact that the mother-in-law

and sister-in-law have been granted anticipatory bail by

this Court, let the above named petitioner, be released

on anticipatory bail, in the event of his arrest or

surrender before the learned Court below within a

period of 12 weeks from today, on furnishing bail bond
2

of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the learned Sub-

Divisional Judicial Magistrate, Masaurhi, Patna in

connection with Masaurhi P.S. Case No. 406/2008,

subject to the conditions as laid down under Section

438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-