High Court Patna High Court - Orders

Devanand Mandal &Amp; Anr vs State Of Bihar on 5 August, 2010

Patna High Court – Orders
Devanand Mandal &Amp; Anr vs State Of Bihar on 5 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24437 of 2010
                        1. DEVANAND MANDAL
                        2. SHYAMA DEVI
                               --------------------------- PETITIONERS
                                            Versus
                                  STATE OF BIHAR
                                         -----------

2 5.8.2010 Heard learned counsel for the parties.

Demand of dowry followed by cruelty

caused at in-laws’ hand soon before the death

within two years of marriage in the matrimonial

house by burn injury is defended on the ground

that it was suicidal death as the deceased set

herself on fire and others are also involved who

are not family members of husband. Cruelty for

demand of dowry is corroborated by several

witnesses. There is every presumption regarding

abetment, if suicide, and under section 304-B

IPC dowry death, if homicide. Petitioners, who

are mother-in-law and father-in-law, may never

be exonerated from their liability.

Hence, prayer for anticipatory bail on

behalf of petitioners is rejected.

AI                                                       ( Mandhata Singh, J.)