High Court Patna High Court - Orders

Yogendra Mahto vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Yogendra Mahto vs State Of Bihar on 22 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34594 of 2010
                                     YOGENDRA MAHTO
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 22.09.2010 Heard learned counsel for the petitioner and

learned counsel appearing for the state.

Admittedly, the petitioner is father-in-law of the

deceased who died at her matrimonial home in mysterious

condition and it is alleged that she was done to death by the

petitioner and his family on account of non-fulfilment of

demand of dowry. Admittedly, mother-in-law of the

deceased has already been granted privilege of bail by the

learned court below itself vide order dated 25.08.2010

passed in Sessions Trial No. 678 of 2010. Furthermore,

admittedly, the husband of the deceased is in jail custody.

No specific overt act has been attributed against the

petitioner.

Considering the aforesaid facts and

circumstances of the case, I direct the petitioner, Yogendra

Mahto to be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Silao P.S. Case No. 2 of 2010

corresponding to S.T. No. 678 of 2010 to the satisfaction of

Sessions Judge, Nalanda.

( Hemant Kumar Srivastava, J.)
AKV/-