High Court Patna High Court - Orders

Dharmsheela Devi vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Dharmsheela Devi vs State Of Bihar on 7 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.11109 of 2008
                                  DHARMSHEELA DEVI
                                       Versus
                                   STATE OF BIHAR
                                    -----------

3. 7.7.2008 Heard.

The allegation is of killing the bride

of the house for not getting sufficient dowry by

setting the young lady aged about 20 years on

fire by the present petitioner and her son who

was married to the deceased. The case diary

indicates sufficiency of material.

The learned counsel appearing for the

petitioner has drawn the attention of the court

towards Annexure-3 series to submit that the

petitioner being a lady is in custody since

19.9.2007 and also appears not carrying a good

health in the light of the findings recorded by

some of the doctors. The court is not presently

inclined to consider the ground of ill health of

the petitioner in the light of the material

collected by the police and considering that the

petition is dismissed for the present.

( Dharnidhar Jha, J. )
B.Kr.