IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13298 of 2010
VIJAY CHAUDHRY, SON OF NANHAK CHOUDHARY
Versus
STATE OF BIHAR
-----------
3. 06.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 304(B), 201 and 34 of the Indian Penal
Code.
Considering that there is ample material to suggest
that the deceased had been killed under unnatural
circumstances by the in-laws and the petitioner is husband of
the deceased, I am not inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial.
The Informant undertakes to ensure smooth
progress in trial so that there is no further delay for the same.
( Anjana Prakash, J.)
S.Ali