IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28557 of 2011
Bechan Yadav
Versus
The State Of Bihar
----------------------------------
02. 12.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
There is every probability of delay in dowry
death cases in which family members of the deceased
remain at different place, otherwise torture for demand of
dowry soon before the death in matrimonial home within
seven years of the marriage is the allegation corroborated
by family members of the deceased, may not be minimized
at the stage, if witnesses appear from petitioner’s village to
defend him by stating death due to cold.
Accordingly, petitioner’s prayer for regular
bail stands rejected.
The trial court is directed to expedite the trial.
Vikash (Mandhata Singh, J.)