IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1341 of 2010
AMAR RAM SON OF LATE BINO RAM, R/O VILLAGE- NAYA
NAGAR, P.S. HASANPUR,DISTT. SAMASTIPUR.. APPELLANT
Versus
THE STATE OF BIHAR................................... RESPONDENT
-----------
4 14-2-2011 Heard learned counsel for the appellant and learned
counsel for the State in respect of prayer for bail.
Lower court records are available.
Appellant is husband of the deceased lady who,
according to the doctor, died of 98% burn injury. According
to the prosecution this appellant along with other family
members was torturing the deceased after she failed to bear
any child leading to another marriage by the appellant .
Although there is no direct evidence but in the facts
and circumstances of the case the prayer for bail is rejected at
this stage.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh