High Court Patna High Court - Orders

Most.Sita vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Most.Sita vs State Of Bihar on 1 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27346 of 2010
                                      MOST.SITA
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 1.9.2010 Heard learned counsel for the parties.

Petitioner is mother-in-law. Allegation

is torture for non-fulfilment of demand of dowry

soon before the death within seven years of

marriage in matrimonial house. Petitioner is

said 80 years old lady, nothing available to

verify the same and allegation does not justify

her bail.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

However, petitioner is directed to

surrender in the court of Chief Judicial

Magistrate, Bettiah, West Champaran in Gaunaha

P.S. Case No. 34 of 2009 and pray for regular

bail in which petitioner’s bail can be

considered after assessing her age if really she

appears 80 years old.

AI                                                      ( Mandhata Singh, J.)