IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.574 of 2010
Anil Shahi
Versus
State Of Bihar
-----------
4/ 25.7.2011 I.A. No. 1543 of 2011
The appellant has renewed his prayer for bail, which was
lastly rejected on 25.8.2010 noticing the evidence, which was
indicative of the torture upon the lady due to non fulfillment of
dowry demand of television and motorcycle and also about the
death being due to asphyxia indicating fracture and dislocation of
2nd cervical vertebra with laceration of spinal cord and vessels.
Contending on merits of the petition, learned counsel
drew the attention of the court to page 5 of the judgment over which
discussion of evidence of Dr Shashi Kumar Gupta has been made. It
was contended that postmortem examination had, in fact, been done
by the sweeper but if one considers the detailed evidence which has
been discussed in the judgment at pages 4 and 5, one could find that
the sweeper was only assisting the doctor in holding of postmortem
examination. Their opinion about of the death does not get vitiated
on that account.
Because the prayer for bail has recently been rejected, the
court is not inclined to grant bail to the appellant. Prayer is rejected.
Anil/ ( Dharnidhar Jha, J.)