Patna High Court – Orders
Archana Chowdhary @ Arachana Devi vs The State Of Bihar on 8 September, 2011
Patna High Court Cr.Misc. No.22867 of 2011 (3) dt.08-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22867 of 2011
======================================================
Archana Chowdhary @ Arachana Devi
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
3 08-09-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Ligature mark found all around the neck is to
show homicidal death. If really pressing of neck was not seen
by the informant’s son who was residing with deceased then
also circumstance is involving petitioner and her husband in
killing.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is rejected.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-