IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37189 of 2010
BABU SAHEB RAI
Versus
STATE OF BIHAR
--------
03/ 18.01.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Bhagwanpur
P.S. Case no.92/2009 (Sessions Trial no. 1283/2009) registered under
sections 304B and 201/34 of the IPC.
Petitioner is husband and as per prosecution case, death of
the deceased was unnatural.
Para 5 of the case diary reveals that some sign of burn was
found by the Investigating officer in course of his investigation. Apart
from this not only informant but some other witnesses have also
supported the prosecution story.
In the aforesaid circumstances, I am not inclined to enlarge
the petitioner on bail. Accordingly, his prayer for bail stands rejected.
However, the learned Addl. Sessions Judge FTC III,
Begusarai is directed to conclude the trial of petitioner as early as
possible preferably, within nine months.
shahid (Hemant Kumar Srivastava,J)