High Court Patna High Court - Orders

Krishna Devi vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Krishna Devi vs State Of Bihar on 24 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.17288 of 2010
                 KRISHNA DEVI wife of Ravindra Mishra, resident of vill.-Kachnoth, P.S.-
                  Piro(Hasan Bazar) Distt.-Bhojpur----------Petitioner.
                                                   Versus
                                           STATE OF BIHAR .
                                                 -----------

3. 24.6.2010 Heard Learned counsel for the petitioner and the State.

Alleged marriage is of the year 2007. Death is within seven

years. There is specific allegation of demand though vague allegation of

torture as its kind has not been specified. Death is said due to some

ailment but that appears not true. Petitioner is mother-in-law and prayer

is for anticipatory bail.

In the facts and circumstances of the case, prayer is rejected.

      Sudip                                             ( Mandhata Singh,J )