High Court Patna High Court - Orders

Amar Kumar Yadav @ Amar Yadav vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Amar Kumar Yadav @ Amar Yadav vs State Of Bihar on 25 June, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.19657 of 2010
                                 AMAR KUMAR YADAV @ AMAR YADAV
                                             Versus
                                         STATE OF BIHAR
                                          -----------

3. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner husband in a Police

case under Sections 304B/34 of the Penal Code is that the

witnesses are going hostile.

The allegations are of an unnatural death in three

years of the marriage by poisoning with Sulphos. The impugned

order shows that out of eight chargesheet witnesses four have

been examined. The trial appears to be at the verge of

conclusion. There is no occasion for this Court to consider the

prayer for bail.

This application is rejected.

Let the trial be expedited and concluded at an early

date.

       Snkumar/-                                  (Navin Sinha,J.)