High Court Patna High Court - Orders

Gurudeo Mandal @ Gurudeo Mandal vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Gurudeo Mandal @ Gurudeo Mandal vs The State Of Bihar on 29 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.26678 of 2011
                              Gurudeo Mandal @ Gurudeo Mandal
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

3 29-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

The petitioner, being the husband, is languishing in

jail custody since 25-03-2011 in a case registered under

Sections-304B/34 of the Indian Penal Code. Admittedly, the

wife of the petitioner died within four years of her marriage in

other than, normal circumstances. The postmortem report of

the deceased reveals that cause of death was asphyxia as a

result of strangulation with ligature mark. There is specific

allegation that he used to assault the deceased on account of

non-fulfillment of illegal demand.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, I do not

feel it proper to release the petitioner on bail.

Accordingly, prayer for bail of the petitioner in

connection with Sessions Trial No. 146 of 2011 arising out of

Dandkhora P.S. Case No. 13 of 2011 stands rejected.

AKV/-                                           ( Hemant Kumar Srivastava,J.)