IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13501 of 2011
UPENDRA YADAV S/O GENDU YADAV
Versus
THE STATE OF BIHAR
-----------
02 29.04.2011 Heard learned counsels for the
petitioner and the State.
Petitioner is apprehending his
arrest in a case registered under Sections
498-A and 306 of the Indian Penal Code.
The accusation is of inflicting
cruelty and harassment.
It is submitted by the learned
counsel for the petitioner that admittedly
the victim committed suicide in the hut of
Ramesh Yadav with whose son Pintu yadav the
victim has illicit relationship. The victim
never residing her matrimonial house though
prior to the occurrence petitioner visited
the victim house.
Considering the fact that victim
died at her parents place and the fact that
the victim had illicit relationship, let the
petitioner, above named, in the event of his
arrest or surrender before the Court below
within a period of 12 weeks from today, be
released on bail on furnishing bail bond of
2
Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of the learned Sub-Divisional
Judicial Magistrate, Masaurhi in connection
with Dhanarua P.S. Case No. 400 of 2010,
subject to conditions as laid down under
Section 438(2) of the Indian Penal Code.
(Dinesh Kumar Singh, J.)
Safik