High Court Patna High Court - Orders

Mukesh Singh vs The State Of Bihar on 29 June, 2010

Patna High Court – Orders
Mukesh Singh vs The State Of Bihar on 29 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.16053 of 2010
                  MUKESH SINGH, SON OF LATE RAGHUBANSH SINGH
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

3. 29.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 498(A) and 304(B)/34 of the Indian

Penal Code.

Considering that the wife of the deceased was found

dead in a burnt condition in the house of the petitioner and he

has no reasonable explanation for it, I am not inclined to grant

bail to the petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial.

( Anjana Prakash, J.)
S.Ali