High Court Patna High Court - Orders

Shambhu Sahani vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Shambhu Sahani vs State Of Bihar on 9 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.28843 of 2010
                          SHAMBHU SAHANI
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 09.08.2010 Petitioner being the husband is languishing in

jail since 30.11.2009 in connection with a case

registered under Sections 304(B), 201, 34 of the I.P.C.

It is submitted by learned counsel for the

petitioner that after three days of the knowledge about

the death, the F.I.R. has been lodged. Moreover the

informant has retracted from his initial version.

Considering the fact that the death has taken

place within seven years of the marriage and the

petitioner is the husband, I am not inclined to grant bail

to the petitioner at present. The prayer for bail of the

petitioner is rejected.

Let the Court below expedite the trial.

Shageer                                        ( Dinesh Kumar Singh, J.)