High Court Patna High Court - Orders

Sudarshan Singh @ Kachahari Singh vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Sudarshan Singh @ Kachahari Singh vs The State Of Bihar on 2 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.15209 of 2011
                              Sudarshan Singh @ Kachahari Singh
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

3 02-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is husband of the deceased and there is

allegation that he alongwith his other family members used to

torture the deceased on account of illegal demand of dowry and

subsequently, the petitioner and his other family members killed

the deceased and disposed of the dead body of the deceased.

Learned counsel for the petitioner submits that there is

nothing in the case diary to show this fact that the deceased

was subjected to cruelty by the petitioner or his family members

soon before her death and the dead body of the deceased has

not been recovered so, the cause of death of the deceased is

not established and, therefore, Section-304B of the Indian

Penal Code is not applicable in the present case. It is also

contended by him that the trial of the petitioner has already

begun.

Taking into consideration the facts and circumstances

of the case as well as submission of the parties, I am not

inclined to release the petitioner on bail, at least, at this stage.

Accordingly, prayer for bail of the petitioner in

connection with Bhabua (Sonhan) P.S. Case No. 147 of 2010

corresponding to Sessions Trial No. 344 of 2010 pending in the
-2-

court of Additional Sessions Judge (F.T.C. No.-I ), Bhabua is

hereby rejected.

However, the learned trial court is directed to expedite

the trial of the petitioner and dispose of the same preferably

within nine months from the date of receipt of the order.

It is made clear that if the trial of the petitioner is not

concluded within the above said period, the petitioner may

renew his prayer for bail in the learned court below itself.

AKV/-                                    (Hemant Kumar Srivastava,J.)