IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18683 of 2010
NILU DEVI @ NIRU DEVI, W/o Ramniwash Singh.
Versus
THE STATE OF BIHAR
-----------
03. 31.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 498A and 307/34 of
the Indian Penal Code.
Considering that the petitioner has been
implicated in the dying declaration of the deceased
that she was also involved in committing her murder,
I am not inclined to grant bail to the petitioner. The
prayer for bail is rejected.
The trial court is directed to expedite the
trial and conclude it within a reasonable time.
(Anjana Prakash, J.)
Vikash/-