IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12811 of 2011
Niranjan Singh
Versus
The State Of Bihar
-----------
03/ 11.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although petitioner is languishing in jail custody since
28.10.2010 in a case registered under sections 304B/34, 498A, 201 of
the IPC and 3/ 4 of the D.P. Act but it would appear from perusal of
the first information report as well as materials available in the case
diary that death of the deceased took place other than normal
circumstance at her matrimonial home and there is specific allegation
of illegal demand as well as torture against the petitioner.
Considering the aforesaid facts and circumstances, I do not
feel it proper to release the petitioner on bail. Accordingly, his prayer
for bail in connection with Dulhin Bajar P.S. Case no. 80/2008 stands
rejected.
It appears from perusal of the petition that the case of the
petitioner is still pending for commitment in the court of the Addl.
Chief Judicial Magistrate, Danapur. The Addl. Chief Judicial
Magistrate, Danapur should commit the case of the petitioner to the
court of Sessions in accordance with law within one month from the
date of receipt of this order and after commitment, the trial court
should expedite the trial of the petitioner.
shahid (Hemant Kumar Srivastava,J)