IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5532 of 2011
SIYARAM KAMTI, SON OF MATHURA KAMATI, RESIDENT OF
VILLAGE BATH, PO- GHANSHAYAMPUR, DISTRICT-
DARBHANGA. .......PETITIONER .
Versus
THE STATE OF BIHAR. ....OPPOSITE PARTY.
-----------
2. 17.03.2011 Heard learned counsel for the petitioner
and the State.
The petitioner is father-in-law and is in
custody in relation to Ghanshayam Pur P.S. Case No.
131 of 2010 instituted under Section 304 (B) and 34 of
the Indian Penal Code, for allegedly his daughter-in-
law consuming poison. The defence of the petitioner is
that because of torture by parents of the petitioner, she
had consumed poison.
Be that as it may, the incident taken place
in the house of the petitioner by consumption of
poison. I am not inclined to interfere in this matter at
this stage, once the charges are framed, petitioner may
renew his prayer for bail before the trial court.
Devendra/ (Navaniti Prasad Singh, J.)