High Court Patna High Court - Orders

Naresh Kumar Singh @ Naresh Kumar vs The State Of Bihar on 22 November, 2010

Patna High Court – Orders
Naresh Kumar Singh @ Naresh Kumar vs The State Of Bihar on 22 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.168 of 2008
                     NARESH KUMAR SINGH @ NARESH KUMAR
                                          Versus
                                 THE STATE OF BIHAR
                                        -----------

8/ 22.11.2010 I.A. No. 2179 of 2010

The appellant Naresh Kumar Singh alias Naresh Kumar

has been convicted for killing his wife by strangulating her. The

incident was witnessed by P.W.3, Ragini Kumari, who is the

daughter of the deceased and this appellant.

The evidence of P.W. 3 has fully been corroborated by the

medical evidence and the only conclusion could be that this

appellant killed his wife by strangulating her. This appellant has

remained in custody for three years only up till now.

Considering this fact, prayer on behalf of the appellant for

bail is rejected.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)