IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31774 of 2010
SUNIL PRASAD, SON OF BABAN PRASAD, RESIDENT OF VILLAGE RAIPURA, P.S.
BHELDI, DISTRICT SARAN (CHAPRA) ---- PETITIONER
Versus
THE STATE OF BIHAR ---- OPPOSITE PARTY
-----------
2 6.10.2010 The petitioner who is the husband seeks anticipatory
bail in a case under Sections 304(B), 201/34 of the Indian Penal
Code.
The defence raised on behalf of the petitioner is that
his wife died during treatment in P.M.C.H. as the doctors were on
strike.
However, considering the allegations that there is a
demand of dowry, I am not inclined to grant anticipatory bail to
the petitioner. This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)