IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10673 of 2010
PASH PATI DEVI
Versus
THE STATE OF BIHAR
-----------
3 23.9.2010 Heard learned counsel for the parties.
Petitioner is mother-in-law. Allegation
is about killing for demand of dowry followed by
torture soon before the death within seven years
of marriage in matrimonial house and unnatural
death. Dead body is not recovered. Stress is
made on behalf of learned counsel for the
petitioner that differences were there in
between the wife and the husband and for the
last time she disappeared with her husband
appears not probable rather most of the
witnesses are stating about demand by all the
family members including this petitioner
followed by torture for demand of the same and
killing.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)