High Court Patna High Court - Orders

Ravi Shankar Singh vs The State Of Bihar on 24 September, 2010

Patna High Court – Orders
Ravi Shankar Singh vs The State Of Bihar on 24 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9469 of 2010
                               RAVI SHANKAR SINGH
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

3 24.9.2010 Heard learned counsel for the parties.

Petitioner is husband. Submission is

about his having love and affection for his wife

even purchased land at Bhabua in the village,

constructed house and reason behind the death is

suicide due to act of her step-mother. Informant

is father of the deceased, shows his presence

while quarrel took place, he was ousted from the

house, door was locked, smoke seen, matter

immediately informed to Police Officials, dead

body recovered, use of kerosene oil is found in

post mortem report even with presence of all the

three brothers including this petitioner in the

house.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                                ( Mandhata Singh, J.)