High Court Patna High Court - Orders

Ravindra Nath Mishra @ Ravindra … vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Ravindra Nath Mishra @ Ravindra … vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COUR T OF JUDICATURE AT PATNA
                              Cr.Misc. No.18823 of 2011
                        Ravindra Nath Mishra @ Ravindra Mishra
                                        Versus
                                  The State Of Bihar
                                       -----------

04. 29.07.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Torture for demand of dowry soon before the death within

seven years of the marriage in matrimonial house followed by killing is

the allegation. Submission of learned counsel for the petitioner is that

independent witnesses are stating about death due to abdominal pain,

but informant brother of the deceased and his other family members are

stating about the demand and torture followed by killing. Most relevant

fact in the case is that maternal uncle of the informant had informed the

killing now swearing an affidavit in court about mistake committed on

his behalf goes to show that really information was given on his behalf

and only in influence of defence he sworn such affidavit otherwise

without any stage filing of such affidavit was not possible. Said

independent witnesses are villagers of the petitioner. Specific allegation

is there against this petitioner also about making of demand and causing

of cruelty.

Accordingly, petitioner’s prayer for anticipatory bail stands

rejected.

      Vikash                                              (Mandhata Singh, J.)