IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18018 of 2010
AJAY PANDIT @ AJAY KUMAR s/o late Shivjash Pandit,
resident of village - Kosiar, P.S. Chauri, District- Bhojpur.
....Petitioner
Versus
STATE OF BIHAR .... Opp.Party
-----------
6 2.2.2011 The petitioner is in custody in relation to Chauri
P.S.Case no.40 of 2009 registered under Sections 304B and
201/34 IPC.
The petitioner is the husband of the victim lady. The
petitioner is unable to give any plausible explanation as to how
his wife died and why if it was a case of suicide by poison why
information was not given to the police and why she was
cremated stealthy.
In the facts and circumstances of the case, I am not
inclined to grant bail to the petitioner. The prayer for bail of the
petitioner is accordingly rejected.
However, the trial may be expedited.
Singh ( Navaniti Prasad Singh, J.)