High Court Patna High Court - Orders

Baijnath Rai &Amp; Ors vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Baijnath Rai &Amp; Ors vs State Of Bihar on 10 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.34701 of 2010

                  1. BAIJNATH RAI, S/O LATE SRI KISHUN RAI,
                  2. DHANA DEVI, W/O BAIJNATH RAI,
                  3. MUKESH KUMAR, S/O BAIJNATH RAI.
                                                      ........PETITIONERS
                                Versus
                            STATE OF BIHAR
                               -----------

2 10.11.2010 Heard learned counsel for the parties.

Petitioners are mother-in-law, father-in- law

and younger brother-in- law of the deceased have

been alleged for killing the deceased for non-

fulfillment of demand of dowry in which torture was

being caused soon before the death which is said

unnatural in matrimonial house. Vague allegation is

the defence with innocence and death due to ailment

is not believable at the stage in face of allegation.

Considering the allegation petitioner’s prayer

for anticipatory bail is rejected.

Bhardwaj                                         ( Mandhata Singh, J.)