High Court Patna High Court - Orders

Anil Shahi vs State Of Bihar on 25 July, 2011

Patna High Court – Orders
Anil Shahi vs State Of Bihar on 25 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.574 of 2010
                                       Anil Shahi
                                         Versus
                                    State Of Bihar
                                       -----------

4/ 25.7.2011 I.A. No. 1543 of 2011

The appellant has renewed his prayer for bail, which was

lastly rejected on 25.8.2010 noticing the evidence, which was

indicative of the torture upon the lady due to non fulfillment of

dowry demand of television and motorcycle and also about the

death being due to asphyxia indicating fracture and dislocation of

2nd cervical vertebra with laceration of spinal cord and vessels.

Contending on merits of the petition, learned counsel

drew the attention of the court to page 5 of the judgment over which

discussion of evidence of Dr Shashi Kumar Gupta has been made. It

was contended that postmortem examination had, in fact, been done

by the sweeper but if one considers the detailed evidence which has

been discussed in the judgment at pages 4 and 5, one could find that

the sweeper was only assisting the doctor in holding of postmortem

examination. Their opinion about of the death does not get vitiated

on that account.

Because the prayer for bail has recently been rejected, the

court is not inclined to grant bail to the appellant. Prayer is rejected.

      Anil/                                        ( Dharnidhar Jha, J.)