Patna High Court – Orders
Krishna Devi vs State Of Bihar on 24 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17288 of 2010
KRISHNA DEVI wife of Ravindra Mishra, resident of vill.-Kachnoth, P.S.-
Piro(Hasan Bazar) Distt.-Bhojpur----------Petitioner.
Versus
STATE OF BIHAR .
-----------
3. 24.6.2010 Heard Learned counsel for the petitioner and the State.
Alleged marriage is of the year 2007. Death is within seven
years. There is specific allegation of demand though vague allegation of
torture as its kind has not been specified. Death is said due to some
ailment but that appears not true. Petitioner is mother-in-law and prayer
is for anticipatory bail.
In the facts and circumstances of the case, prayer is rejected.
Sudip ( Mandhata Singh,J )