High Court Patna High Court - Orders

Balindra Rai vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Balindra Rai vs State Of Bihar on 28 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36586 of 2010
                                   BALINDRA RAI
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 28.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is specifically alleged for setting the deceased,

his wife, on fire resulting into her death. Filing of the case after five

days and his presence at his working place is defence but incident

took place at deceased’s sasural. Maike people if came to know

about the incident and informs the same within five days only, no

explanation is needed otherwise witnesses are there to state

specifically overt act of this petitioner that disentitles him for bail.

Accordingly, prayer of the petitioner for grant of

anticipatory bail is rejected.

shail                                           (Mandhata Singh, J.)