High Court Patna High Court - Orders

Sabir @ Md. Sabir vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Sabir @ Md. Sabir vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CRIMINAL APPEAL (DB) NO.881 OF 2011
                  SABIR @ MD. SABIR SON OF LATE HATHI, R/O VILL-
                      CHAKAI, P.S.- JOKIHAT, DISTRICT- ARARIA
                                         VERSUS
                               THE STATE OF BIHAR
                             ----------------------------------

2 08/09/2011 This appeal is admitted for hearing.

Call for the lower court records.

The victim prior to her death has described

the manner of her burning which led to her death. The

deceased has attributed role to the appellant which

led to her death.

Considering the allegation and evidence, we

are not inclined to enlarge the appellant on bail.

Accordingly, prayer for bail of the appellant is

rejected.

(Shyam Kishore Sharma, J.)

(Sheema Ali Khan, J.)
avin