High Court Patna High Court - Orders

Vijay Chaudhry vs State Of Bihar on 6 July, 2010

Patna High Court – Orders
Vijay Chaudhry vs State Of Bihar on 6 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.13298 of 2010
                  VIJAY CHAUDHRY, SON OF NANHAK CHOUDHARY
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 06.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 304(B), 201 and 34 of the Indian Penal

Code.

Considering that there is ample material to suggest

that the deceased had been killed under unnatural

circumstances by the in-laws and the petitioner is husband of

the deceased, I am not inclined to grant bail to the petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial.

The Informant undertakes to ensure smooth

progress in trial so that there is no further delay for the same.

( Anjana Prakash, J.)
S.Ali