Jharkhand High Court
Paro Devi vs State Of Jharkhand on 15 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 5918 of 2010
...
Paro Devi ... ... Petitioner
-Versus-
The State of Jharkhand ... ... Opposite Party.
...
CORAM :- HON'BLE THE CHIEF JUSTICE.
For the Petitioner : - Mr. B. S. Sahay, Advocate
For the State : - A.P.P.
...
5/15.02.2011
Heard the parties.
The petitioner is the wife. The husband was found dead in the house
after burns. It is a case where custodial death appears to be the incident. The
wife/petitioner has offered no explanation as to how her husband died.
In view of the aforesaid, the petitioner is not entitled to be granted
bail. The prayer for bail of this petitioner is, hereby, rejected.
(Bhagwati Prasad,C.J.)
APK/SI