High Court Patna High Court - Orders

Shambhoo Singh vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Shambhoo Singh vs The State Of Bihar on 9 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.25 of 2011
                        SHAMBHOO SINGH
                               Versus
                       THE STATE OF BIHAR
                              -----------

03/ 09-Mar-2011 Heard learned counsel for the appellant and

learned counsel for the State in respect of prayer for of

the appellant.

No doubt, there is no direct evidence as to how

the appellant’s wife was killed inside the matrimonial

house and it is not clear as to why her body was thrown

in an orchard but the circumstances appearing against the

appellant have been well considered by the court below

and in that view of the matter, prayer for bail is rejected

for the present.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
perwez