IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9581 of 2011
UMESH YADAV
Versus
THE STATE OF BIHAR
-----------
2 25.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Death is within seven years of her (informant daughter’s)
marriage. Allegation is about making demand but no torture. Charge
sheet is submitted under Section 306 of the I.P.C. and petitioner is in
jail custody since 02.12.2010.
Having regard to the facts and circumstances of the case,
let the petitioner above named be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the learned Judicial Magistrate, Ist
Class, Jehanabad, in connection with Pali P.S. Case No. 56 of 2010
corresponding to G.R. No. 2073 of 2010.
(Mandhata Singh, J.)
Bhardwaj