Jharkhand High Court
Basudeo Prajapati vs State Of Jharkhand on 22 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 956 of 2010
Basudeo Prajapati ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Pandey Ashok Nath Roy, Advocate
For the Opposite Party : A.P.P.
11/22.02.2011
Heard learned counsel for the parties.
This is a case of administering poison to the wife. The
administration of poison was at home. The husband owes explanation
for the custodial death. There being no explanation, the case is not
considered fit for grant of bail.
This bail application is accordingly rejected.
(Bhagwati Prasad,C.J.)
Birendra/SI