High Court Patna High Court - Orders

Yadu Ram vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Yadu Ram vs The State Of Bihar on 14 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4470 of 2011
                Yadu Ram, S/o-Darogi Ram, resident of Village-Ballopur, P.S.-Halsi,
                 District-Lakhisarai.                                       -Petitioner.
                                        VERSUS
                The State of Bihar                                         -Opposite Party.
                                        -----------

02 14.02.2011 The petitioner is the father-in-law of the victim girl and

is in custody in relation to Halsi P.S. Case No.92/2010 registered

under Section 304 B of the Indian Penal Code.

It is submitted that from the F.I.R. it is clear that the

couple had been married for over 8 years without a child. She had

recently returned to the Sasural and petitioner’s son (son-in-law of the

informant) informed on 06.10.2010 that his wife had consumed poison

and died while being treated at local Nursing Home. The petitioner’s

son is in custody.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Chief Judicial Magistrate, Lakhisarai in connection with Halsi

P.S. Case No.92/2010.

     Trivedi/                              (Navaniti Prasad Singh, J.)