IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35146 of 2010
LALITA DEVI
Versus
STATE OF BIHAR
------
3/ 24.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is mother-in-law. Allegation is of killing for
non-fulfillment of demand of dowry for which deceased was being
tortured soon before the death within 7 years of the marriage in
matrimonial house. Defence is that information was given to the
informant on mobile by the deceased about assault caused to her in
the night which has not been found in postmortem report. From the
F.I.R. itself, it appears that assault was not of serious nature as father
was asked to come next day but in the morning she was found dead.
Case is of suspected poisoning if was consumed by the deceased
herself then also presumption of abetment is there against this
petitioner also.
Considering the facts and circumstances of the case,
prayer of the petitioner is rejected.
shail (Mandhata Singh, J.)