Patna High Court – Orders
Sudama Sah vs The State Of Bihar on 18 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20434 of 2011
Sudama Sah
Versus
The State Of Bihar
-----------
3 18.7.2011 Heard learned counsel for the parties.
Vague allegation made against this
petitioner is the only defence but F.I.R. is
clear enough that this petitioner and his wife
were only making demand and causing cruelty upon
the deceased. Admittedly death is within seven
years of marriage.
Hence, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)