High Court Patna High Court - Orders

Shankar Sao vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Shankar Sao vs The State Of Bihar on 26 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.12939 of 2011
                           Shankar Sao, Son of Late Dwarika Sao
                                            Versus
                                    The State Of Bihar
                                          -----------

4. 26.7.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence under Sections 498(A), 304(B), 201

and 34 of the Indian Penal Code.

The petitioner seeks anticipatory bail on the

ground that marriage had taken place more than seven years

ago and, therefore, it is not a case under Section 304B of the

Indian Penal Code and also there is death certificate with

regard to he deceased.

However, considering the allegation against the

petitioner and he is the husband o the deceased, I am not

inclined to grant the privilege of anticipatory bail.

The application is dismissed.

( Anjana Prakash, J.)
S.Ali