High Court Patna High Court - Orders

Saryu Singh @ Saryug Singh vs The State Of Bihar on 9 July, 2008

Patna High Court – Orders
Saryu Singh @ Saryug Singh vs The State Of Bihar on 9 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.492 of 2008
                         SARYU SINGH @ SARYUG SINGH
                                        Versus
                               THE STATE OF BIHAR
                                      -----------

3 9-7-2008 Heard learned amicus curiae on the issue of grant of bail to

the appellant.

Since the appeal is from jail, there is no bail application

separately. However, we have gone through the materials on record

and considering the cruelty with which the appellant had assaulted his

wife, the deceased and kept her tied inside a room does not permit us

to grant him bail. The prayer of the appellant for bail is rejected.

( Shiva Kirti Singh,J)

( Abhijit Sinha,J)

Naresh