IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34887 of 2010
USHA DEVI @ ASHA DEVI
Versus
THE STATE OF BIHAR
-----------
02/ 05.10.2010 Heard learned counsel for the petitioner and the
State.
This is a case for grant of anticipatory bail for
offence under Section 304B and other allied Sections of the
Indian Penal Code.
There is allegation of demand of dowry and further
the informant is brother of the deceased and has stated that on
the information he along with his brother went to the village
but his sister and niece was found in burnt and injured state
and Ajay Singh, husband of the deceased and his Bhabhi had
fled away form the house.
The learned Sessions Judge in the order rejecting
the prayer for bail has observed that the case is under
investigation though the informant and the mother of the
deceased has sworn affidavit resiling from the earlier
statement.
Considering the nature of allegation against the
2
petitioner and that the case is under investigation, I am not
inclined to grant anticipatory bail to the petitioner at this stage.
Prayer is rejected.
Kundan (Gopal Prasad, J.)