IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12652 of 2011
AMARJEET SAH @ AMARJEET KUMAR
Versus
THE STATE OF BIHAR
-----------
4 21.6.2011 Heard learned counsel for the parties.
Torture for demand of dowry soon before
the death within seven years of marriage in
matrimonial house is the allegation. Submission
is death due to ailment which was informed by
this petitioner, certainly it is the averment of
the informant that he was informed by this
petitioner but when the informant reached
petitioner’s village within hours he could not
meet any of the accused persons nor the dead
body could be traced.
In the circumstances, petitioner is not
entitled for bail even after considering his
custody.
Hence, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)