IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1179 of 2010
SIKENDRA KUNWAR
Versus
STATE OF BIHAR
-----------
3/ 11.10.2010 Lower court records have been received.
Appellant Sikendra Kunwar is the husband of deceased
Nitu Kumari, who was married to the appellant on 1.3.2000 and
killed in the night of 30.4.2006.
The evidence on record is there to show continued torture
for not fulfilling the demands of dowry and there are strong
circumstances to show that deceased was killed inside the house by
the family members and the dead body was also cremated inside the
house, which itself is a strong circumstance to show that it was not a
natural death.
Considering all evidence and the period for which the
appellant has remained in custody, we do not feel inclined to grant
bail to him.
Prayer for bail is rejected.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)