IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26173 of 2010
1.
KOYALI DEVI, WIFE OF SRI BINO SINGH
2. RANI DEVI, WIFE OF CHANDAR CHUR SINGH
3. HEERA DEVI, WIFE OF AMARESH SINGH
4. CHANDRA CHUR SINGH, SON OF BINO SINGH
ALL RESIDENT OF VILLAGE GORGAMA, P.S. NAYAGAON, DISTRICT
BEGUSARAI.
…….PETITIONERS
Versus
THE STATE OF BIHAR
…….OPPOSITE PARTY
02. 31.08.2010 Heard learned counsel for the four petitioners and
Additional Public Prosecutor for the State.
Petitioners are named accused being family members of
husband of the deceased daughter of the informant before whom prior
to death the informant is said to have disclosed, what happened with
her, soon before she was brought for treatment. This is a case of oral
dying declaration; there is a direct allegation against the petitioners
and others.
In view of the above, it is not a fit case for the privilege of
anticipatory bail. Accordingly, this application is hereby rejected.
Praveen (Akhilesh Chandra, J.)