High Court Patna High Court - Orders

Sanjay Jha @ Kanhai vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Sanjay Jha @ Kanhai vs The State Of Bihar on 21 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.27259 of 2011
                                            Sanjay Jha @ Kanhai
                                                     Versus
                                            The State Of Bihar
                                        ----------------------------------

03. 21.10.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

It may not be a case of dowry death due to period

elapsed more than seven years after the marriage, but death is due to

burn injury, is not denied rather is said suicide committed by the

deceased herself with further submission of alibi as petitioner was

arrested from Faridabad from the place of his working goes against

him taking a circumstance against him. If his (petitioner’s) case is

accepted about suicide then natural conduct should be informing of

the incident to deceased’s parents. Petitioner, if really at that time

was at Faridabad, he should come to his village, but after the

incident, he is found at Faridabad.

Accordingly, petitioner’s prayer for regular bail stands

rejected even after considering his custody since 29.11.2010.

However, the trial Court is directed to expedite the

trial.

 Vikash                                                       ( Mandhata Singh, J.)