IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24437 of 2010
1. DEVANAND MANDAL
2. SHYAMA DEVI
--------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 5.8.2010 Heard learned counsel for the parties.
Demand of dowry followed by cruelty
caused at in-laws’ hand soon before the death
within two years of marriage in the matrimonial
house by burn injury is defended on the ground
that it was suicidal death as the deceased set
herself on fire and others are also involved who
are not family members of husband. Cruelty for
demand of dowry is corroborated by several
witnesses. There is every presumption regarding
abetment, if suicide, and under section 304-B
IPC dowry death, if homicide. Petitioners, who
are mother-in-law and father-in-law, may never
be exonerated from their liability.
Hence, prayer for anticipatory bail on
behalf of petitioners is rejected.
AI ( Mandhata Singh, J.)