IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22779 of 2011
Balmiki Mahaldar, son of Jawahar Mahaldar
Versus
The State Of Bihar
----------------------------------
3. 26.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 304(B/34 of the Indian Penal Code.
Considering that the petitioner being the husband
of the deceased has no explanation as to how his wife had
throttled to death, I am not inclined to granted bail to the
petitioner.
The prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
( Anjana Prakash, J.)
S.Ali