High Court Patna High Court - Orders

Bechan Yadav vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Bechan Yadav vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.28557 of 2011
                                          Bechan Yadav
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

02. 12.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

There is every probability of delay in dowry

death cases in which family members of the deceased

remain at different place, otherwise torture for demand of

dowry soon before the death in matrimonial home within

seven years of the marriage is the allegation corroborated

by family members of the deceased, may not be minimized

at the stage, if witnesses appear from petitioner’s village to

defend him by stating death due to cold.

Accordingly, petitioner’s prayer for regular

bail stands rejected.

The trial court is directed to expedite the trial.

Vikash                                             (Mandhata Singh, J.)