IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12939 of 2011
Shankar Sao, Son of Late Dwarika Sao
Versus
The State Of Bihar
-----------
4. 26.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 498(A), 304(B), 201
and 34 of the Indian Penal Code.
The petitioner seeks anticipatory bail on the
ground that marriage had taken place more than seven years
ago and, therefore, it is not a case under Section 304B of the
Indian Penal Code and also there is death certificate with
regard to he deceased.
However, considering the allegation against the
petitioner and he is the husband o the deceased, I am not
inclined to grant the privilege of anticipatory bail.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali