High Court Patna High Court - Orders

Lalita Devi vs State Of Bihar on 24 February, 2011

Patna High Court – Orders
Lalita Devi vs State Of Bihar on 24 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.35146 of 2010
                                   LALITA DEVI
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 24.02.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is mother-in-law. Allegation is of killing for

non-fulfillment of demand of dowry for which deceased was being

tortured soon before the death within 7 years of the marriage in

matrimonial house. Defence is that information was given to the

informant on mobile by the deceased about assault caused to her in

the night which has not been found in postmortem report. From the

F.I.R. itself, it appears that assault was not of serious nature as father

was asked to come next day but in the morning she was found dead.

Case is of suspected poisoning if was consumed by the deceased

herself then also presumption of abetment is there against this

petitioner also.

Considering the facts and circumstances of the case,

prayer of the petitioner is rejected.

shail                                          (Mandhata Singh, J.)