Patna High Court Cr.Misc. No.9993 of 2011 (5) dt.06-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9993 of 2011
======================================================
Arjun Choudhary
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
5 06-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture for demand of dowry soon before the death
within 7 years of the marriage in matrimonial house and death by
un-natural cause are the allegations. Defence is bail to others and
statement of a witness examined in paragraph-12 to whom this
petitioner was working about receiving of information about the
happening while he (petitioner) was working to him as mason may
not be taken to doubt at the stage. Torture for demand of dowry is
corroborated by several witnesses. Petitioner is husband.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail is rejected.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-