IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42148 of 2010
Jitendra Prasad
Versus
State Of Bihar
-----------
04. 28.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry soon before the
death in matrimonial house; death by burn injury is the
allegation. Submission of the learned counsel for petitioner is
that it was accidental burning, which was informed by
mobile. Petitioner was working in Haryana and used mobile
to give information is not verified by the I.O., if was a
necessity cannot be taken to doubt the prosecution case for
bail to the petitioner.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash Mandhata Singh, J.)