IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18604 of 2011
Ambika Sahani son of Late Inardeo Sahani
Versus
The State Of Bihar
-----------
4/ 09.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 302 and other allied sections of the Indian
Penal Code.
Considering that the petitioner is named in the dying
declaration of the deceased, I am not inclined to grant bail to
petitioner.
Prayer for bail is rejected.
The counsel, who appears on behalf of the wife of the
deceased, submits that she will be vigilant during trial and ensure
that the trial is concluded within shortest minimum time.
JA/- (Anjana Prakash,J.)