IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26678 of 2011
Gurudeo Mandal @ Gurudeo Mandal
Versus
The State Of Bihar
----------------------------------
3 29-09-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The petitioner, being the husband, is languishing in
jail custody since 25-03-2011 in a case registered under
Sections-304B/34 of the Indian Penal Code. Admittedly, the
wife of the petitioner died within four years of her marriage in
other than, normal circumstances. The postmortem report of
the deceased reveals that cause of death was asphyxia as a
result of strangulation with ligature mark. There is specific
allegation that he used to assault the deceased on account of
non-fulfillment of illegal demand.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, I do not
feel it proper to release the petitioner on bail.
Accordingly, prayer for bail of the petitioner in
connection with Sessions Trial No. 146 of 2011 arising out of
Dandkhora P.S. Case No. 13 of 2011 stands rejected.
AKV/- ( Hemant Kumar Srivastava,J.)