High Court Patna High Court - Orders

Arun Lal &Amp; Ors vs The State Of Bihar on 20 January, 2011

Patna High Court – Orders
Arun Lal &Amp; Ors vs The State Of Bihar on 20 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1323 of 2010
                                 ARUN LAL & ORS
                                        Versus
                               THE STATE OF BIHAR
                                      -----------

3. 20.1.2011 The lower court records have been received.

Considering the evidence of P. W. 5 as well as the

evidence of P.W. 2 which is corroborated by Ext. 3 series, i.e.,

the letters written by the deceased Anita Kumari, there is

sufficient evidence to show that the deceased Anita Kumari was

killed for demand of dowry. Appellant No. 3, namely, Awadhesh

Kumar Sinha being the husband, his prayer for bail is rejected.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth