IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40764 of 2010
AMIT SHARAN
Versus
STATE OF BIHAR
-----------
4 18.4.2011 Heard learned counsel for the parties.
No doubt petitioner is in custody since
22.5.2010 torture for demand of dowry soon
before the death in matrimonial house within
seven years of marriage is the allegation, more
relevant is the conduct of accused persons
including this petitioner that informant
sister’s dead body was shown hanged with shower
of bath room but ligature mark is all around the
neck never possible by such hanging. So even
taking the custody into consideration petitioner
is not entitled for bail.
Hence, prayer for bail on behalf of
petitioner is rejected.
However, the trial is directed to be
expedited.
AI ( Mandhata Singh, J.)