High Court Patna High Court - Orders

Md.Ilyash Ansari vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Md.Ilyash Ansari vs State Of Bihar on 14 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41026 of 2010
                                  MD.ILYASH ANSARI
                                       Versus
                                   STATE OF BIHAR
                                    -----------

03. 14.03.2011. Heard Smt. Madhuri Lata, learned

counsel appearing for the petitioner who is

husband of the deceased and is said to have

throttled the lady to death on account of not

getting Rs.50,000/- as demanded by him for

making a sojourn to some foreign country. The

postmortem report which is extracted in

paragraph-37 of the case diary supports the

allegation, considering which, the prayer is

dismissed.

B.Kr.                                 ( Dharnidhar Jha,J.)