High Court Patna High Court - Orders

Sunil Prasad vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Sunil Prasad vs State Of Bihar on 6 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.31774 of 2010
SUNIL PRASAD, SON OF BABAN PRASAD, RESIDENT OF VILLAGE RAIPURA, P.S.
BHELDI, DISTRICT SARAN (CHAPRA)                      ---- PETITIONER
                                     Versus
THE STATE OF BIHAR                                   ---- OPPOSITE PARTY
                                    -----------

2 6.10.2010 The petitioner who is the husband seeks anticipatory

bail in a case under Sections 304(B), 201/34 of the Indian Penal

Code.

The defence raised on behalf of the petitioner is that

his wife died during treatment in P.M.C.H. as the doctors were on

strike.

However, considering the allegations that there is a

demand of dowry, I am not inclined to grant anticipatory bail to

the petitioner. This application is dismissed.

        Sanjay                                              ( Sheema Ali Khan, J.)