IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31234 of 2010
1. HASIBA KHATOON wife of late Sheikh Wasi
2. Md. Asghar son of late Sheikh Wasi
3. Md. Anwar son of late Sheikh Wasi
4. Md. Gulam @ Gulam Hussain son of late Sheikh Wasi
5. Md. Abdul Salam son of late Sheikh Wasi---------------Petitioners.
Versus
THE STATE OF BIHAR .
-----------
2. 11.10.2010 Learned counsel for the petitioners submits that petitioner
no.2 has been arrested by police. As such, he wants to withdraw this
petition as against petitioner no.2.
Accordingly, this petition is dismissed as against
petitioner no.2.
Heard learned counsel for the petitioners and the State.
No doubt two injuries are found while post mortem was
conducted, one on knee and next on the forehead. Defence is about
falling of the deceased while she was coming down through stairs is
supported by witnesses also but admittedly none was present while
incident took place. On the other hand, allegation is about demand,
torture and unnatural death within seven years of the marriage,
torture soon before the death and petitioners are husband, mother-in-
law, elder and younger brother-in-laws not entitled for anticipatory
bail.
Accordingly, prayer of the petitioners is rejected.
( Mandhata Singh, J.)
Sudip