IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10461 of 2011
ASHISH RANJAN SON OF MAHESH PRASAD.
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsels for the petitioner and
the informant.
The petitioner being the husband is
apprehending his arrest in connection with
Ekangarsarai P.S. Case No. 56 of 2010 pending in the
court of learned Additional Chief Judicial Magistrate,
Hilsa, Nalanda registered under Sections 304B and
201/34 of the Indian Penal Code.
The marriage was performed in the year
2007 when the death took place in the year 2009. There
is accusation of demand of dowry.
It is submitted by learned counsel for the
petitioner that the petitioner performed love marriage,
hence, there was no question of demanding the dowry.
Moreover, the petitioner got the victim admitted in
Vinayaka Mission University, Salem under Directorate
of Distance Education for Technical Education. The
petitioner took the victim to Appolo
2
Hospital and victim was only taking the name of her
father.
Considering the fact that the death has taken
place after seven years of the marriage and the
accusation was of demand of dowry, this Court is not
inclined to interfere.
Let the learned court below consider the
regular bail of the petitioner keeping in view the
aforesaid contention of the petitioner.
With the above observation, this application
is, accordingly, disposed off.
(Dinesh Kumar Singh, J.)
Amrendra/-