IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28843 of 2010
SHAMBHU SAHANI
Versus
STATE OF BIHAR
-----------
02. 09.08.2010 Petitioner being the husband is languishing in
jail since 30.11.2009 in connection with a case
registered under Sections 304(B), 201, 34 of the I.P.C.
It is submitted by learned counsel for the
petitioner that after three days of the knowledge about
the death, the F.I.R. has been lodged. Moreover the
informant has retracted from his initial version.
Considering the fact that the death has taken
place within seven years of the marriage and the
petitioner is the husband, I am not inclined to grant bail
to the petitioner at present. The prayer for bail of the
petitioner is rejected.
Let the Court below expedite the trial.
Shageer ( Dinesh Kumar Singh, J.)