High Court Patna High Court - Orders

Bhim Singh vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Bhim Singh vs State Of Bihar on 26 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.26610 of 2010
           BHIM SINGH S/O SHRI SHIV NARAYAN SINGH
                               Versus
                        STATE OF BIHAR
                              -----------

4. 26.10.2010 Heard learned counsel for the petitioner,

learned counsel for the informant and the state.

The petitioner seeks bail in a case instituted

for the offence under Section 302, 379/34 of the

Indian Penal Code and 3/4 of the Dowry Prohibition

Act.

Considering that the petitioner is the

husband of the deceased who is unable to explain the

various injuries found on the person of the deceased

caused by the hard and blunt substances, I am not

inclined to grant bail to the petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial.

      Fahad.                               ( Anjana Prakash, J. )