High Court Patna High Court - Orders

Sudama Sah vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Sudama Sah vs The State Of Bihar on 18 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20434 of 2011
                                       Sudama Sah
                                          Versus
                                  The State Of Bihar
                                        -----------

3 18.7.2011 Heard learned counsel for the parties.

Vague allegation made against this

petitioner is the only defence but F.I.R. is

clear enough that this petitioner and his wife

were only making demand and causing cruelty upon

the deceased. Admittedly death is within seven

years of marriage.

Hence, prayer for bail on behalf of

petitioner is rejected.

AI                                                ( Mandhata Singh, J.)