IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19657 of 2010
AMAR KUMAR YADAV @ AMAR YADAV
Versus
STATE OF BIHAR
-----------
3. 25.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
The defence of the petitioner husband in a Police
case under Sections 304B/34 of the Penal Code is that the
witnesses are going hostile.
The allegations are of an unnatural death in three
years of the marriage by poisoning with Sulphos. The impugned
order shows that out of eight chargesheet witnesses four have
been examined. The trial appears to be at the verge of
conclusion. There is no occasion for this Court to consider the
prayer for bail.
This application is rejected.
Let the trial be expedited and concluded at an early
date.
Snkumar/- (Navin Sinha,J.)