IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.156 of 2011
                              MD. ZAHOOR
                                  Versus
                           THE STATE OF BIHAR
                                 -----------
04/ 21.04.2011 Heard learned Counsel for the
appellant and learned Counsel for the State.
The appellant has prayed for bail and
it has been submitted that the appellant was
elder brother of the husband of the deceased.
The death was after two months of injury and
it was on account of septicemia. It has also
been submitted that the doctor has not
mentioned about the presence of Kerosene Oil
over the body.
As per allegation and evidence, it
appears that the victim was a lady of 20 years
and was caught by her husband and in that very
position this appellant has ignited the match
stick which caused the ultimate harm leading
to her death.
Considering the facts and
 circumstances of the case, we are not inclined
 2
to grant bail to the above named appellant.
Accordingly, his prayer for bail is
rejected.
(Shyam Kishore Sharma, J.)
kksinha/- (Gopal Prasad, J.)