High Court Patna High Court - Orders

Amarjeet Sah @ Amarjeet Kumar vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Amarjeet Sah @ Amarjeet Kumar vs The State Of Bihar on 21 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12652 of 2011
                       AMARJEET SAH @ AMARJEET KUMAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

4 21.6.2011 Heard learned counsel for the parties.

Torture for demand of dowry soon before

the death within seven years of marriage in

matrimonial house is the allegation. Submission

is death due to ailment which was informed by

this petitioner, certainly it is the averment of

the informant that he was informed by this

petitioner but when the informant reached

petitioner’s village within hours he could not

meet any of the accused persons nor the dead

body could be traced.

In the circumstances, petitioner is not

entitled for bail even after considering his

custody.

Hence, prayer for bail on behalf of

petitioner is rejected.

AI                                                          ( Mandhata Singh, J.)