High Court Patna High Court - Orders

Usha Devi @ Asha Devi vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Usha Devi @ Asha Devi vs The State Of Bihar on 5 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr. Misc. No.34887 of 2010
                      USHA DEVI @ ASHA DEVI
                                 Versus
                        THE STATE OF BIHAR
                                -----------

02/ 05.10.2010 Heard learned counsel for the petitioner and the

State.

This is a case for grant of anticipatory bail for

offence under Section 304B and other allied Sections of the

Indian Penal Code.

There is allegation of demand of dowry and further

the informant is brother of the deceased and has stated that on

the information he along with his brother went to the village

but his sister and niece was found in burnt and injured state

and Ajay Singh, husband of the deceased and his Bhabhi had

fled away form the house.

The learned Sessions Judge in the order rejecting

the prayer for bail has observed that the case is under

investigation though the informant and the mother of the

deceased has sworn affidavit resiling from the earlier

statement.

Considering the nature of allegation against the
2

petitioner and that the case is under investigation, I am not

inclined to grant anticipatory bail to the petitioner at this stage.

Prayer is rejected.

Kundan                                    (Gopal Prasad, J.)