IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23842 of 2011
Brichh Mahto @ Brij Kishore Mahto
Versus
The State Of Bihar
----------------------------------
02. 08.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is husband alleged for killing his
wife for which torture was for demand of dowry soon
before the death within seven years of marriage in
matrimonial house and unnatural death. In laws certainly
have been allowed bail vide Cr. Misc. No.3826 of 2011
finding general accusation may not be taken for this
petitioner as of his being husband.
Accordingly, petitioner’s prayer for regular
bail stands rejected.
The trial court is directed to expedite the trial.
Vikash (Mandhata Singh, J.)