IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11109 of 2008
DHARMSHEELA DEVI
Versus
STATE OF BIHAR
-----------
3. 7.7.2008 Heard.
The allegation is of killing the bride
of the house for not getting sufficient dowry by
setting the young lady aged about 20 years on
fire by the present petitioner and her son who
was married to the deceased. The case diary
indicates sufficiency of material.
The learned counsel appearing for the
petitioner has drawn the attention of the court
towards Annexure-3 series to submit that the
petitioner being a lady is in custody since
19.9.2007 and also appears not carrying a good
health in the light of the findings recorded by
some of the doctors. The court is not presently
inclined to consider the ground of ill health of
the petitioner in the light of the material
collected by the police and considering that the
petition is dismissed for the present.
( Dharnidhar Jha, J. )
B.Kr.