IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16053 of 2010
MUKESH SINGH, SON OF LATE RAGHUBANSH SINGH
Versus
THE STATE OF BIHAR
-----------
3. 29.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 498(A) and 304(B)/34 of the Indian
Penal Code.
Considering that the wife of the deceased was found
dead in a burnt condition in the house of the petitioner and he
has no reasonable explanation for it, I am not inclined to grant
bail to the petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial.
( Anjana Prakash, J.)
S.Ali