High Court Patna High Court - Orders

Md.Tajmool &Amp; Anr vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Md.Tajmool &Amp; Anr vs State Of Bihar on 12 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.8601 of 2010
                      1. MD.TAJMOOL
                      2. JAMILA KHATOON
                          ---------------------- PETITIONERS
                                                  Versus
                                         STATE OF BIHAR
                                                -----------

3 12.7.2010 Heard learned counsel for the parties.

Two sets of witnesses are there either

stating setting of fire by the deceased herself

or by in-laws’ family members but that is

followed by demand of dowry, torture for its

non-fulfilment soon before the death in

matrimonial house within seven years of

marriage, not minimizing the liability which is

either for the offence under section 304B IPC or

306 IPC.

Thus, having regard to the facts and

circumstances of the case, prayer for

anticipatory bail on behalf of petitioners is

rejected.

AI                                                       ( Mandhata Singh, J.)