IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26610 of 2010
BHIM SINGH S/O SHRI SHIV NARAYAN SINGH
Versus
STATE OF BIHAR
-----------
4. 26.10.2010 Heard learned counsel for the petitioner,
learned counsel for the informant and the state.
The petitioner seeks bail in a case instituted
for the offence under Section 302, 379/34 of the
Indian Penal Code and 3/4 of the Dowry Prohibition
Act.
Considering that the petitioner is the
husband of the deceased who is unable to explain the
various injuries found on the person of the deceased
caused by the hard and blunt substances, I am not
inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J. )