High Court Patna High Court - Orders

Deena Sah &Amp; Ors vs The State Of Bihar on 1 July, 2008

Patna High Court – Orders
Deena Sah &Amp; Ors vs The State Of Bihar on 1 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2878 of 2008
                                     DEENA SAH & ORS
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

05 01.07.2008 Heard learned counsel for the three petitioners who

apprehend their arrest in connection with Ghorasahan P.S. Case No.

84 of 2006 registered under sections 498A, 304B, 201/34 I.P.C. and

have prayed for anticipatory bail. Also heard the learned A.P.P. for

the State.

The innocence of the petitioners is sought to be impressed

by the fact that they do not happen to be the family members of the

husband of the deceased, Shanta Devi, and as such their participation

in subjecting the deceased to cruelty and torture for non fulfillment

of dowry demand was difficult to believe. The learned counsel

further sought to submit that although the charge sheet has been

submitted under section 306 I.P.C. yet cognizance had curiously

been taken under section 304B and 201 I.P.C. although there were

no materials in the case diary or record to implicate the petitioner.

Unfortunately the active participation of the petitioners in

the torture of the deceased appears to be writ large in the case diary

and the Court appears to have rightly taken cognizance under

section 304B and 201 I.P.C. since the dowry demand appears to

have been made within seven years of the marriage.

I am not inclined to accept the prayer for anticipatory bail

as is made out on behalf of the petitioner and the same is rejected.

(Abhijit Sinha, J.)
Spd/-