IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36586 of 2010
BALINDRA RAI
Versus
STATE OF BIHAR
------
2/ 28.01.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is specifically alleged for setting the deceased,
his wife, on fire resulting into her death. Filing of the case after five
days and his presence at his working place is defence but incident
took place at deceased’s sasural. Maike people if came to know
about the incident and informs the same within five days only, no
explanation is needed otherwise witnesses are there to state
specifically overt act of this petitioner that disentitles him for bail.
Accordingly, prayer of the petitioner for grant of
anticipatory bail is rejected.
shail (Mandhata Singh, J.)