IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10022 of 2011
GIRIJESH PANDIT @ GIRJESH PANDIT
Versus
THE STATE OF BIHAR
-----------
3 20.6.2011 Heard learned counsel for the parties.
Torture for demand of dowry soon before
the death within seven years of marriage is the
allegation. Submission is about commitment of
suicide by the deceased herself for other causes
but cruelty for demand of dowry is corroborated
by the informant and his family members.
Hence, prayer for bail on behalf of
petitioner is rejected.
However, the trial is directed to be
expedited.
AI ( Mandhata Singh, J.)