IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33642 of 2011
=============================================
Gonar Mahto
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 24-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation is about killing the deceased by this
petitioner by pressing her neck. Ligature mark is apparently found
on neck. Referring no cartilage of larynx or rings of trachea
fractured submission is that she was not killed. Deceased if was
suffering from any ailment has not appeared in the case, as ever
was provided medical aid, otherwise death if was due to some
ailment, there should be some sympathy by her family members
also.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail is rejected.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-