IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6715 of 2011
Bijay Sharma
Versus
The State Of Bihar
-----------
03. 18.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is husband, hanging is the observation,
but accompanied by other injuries also leading use of force
in hanging, admittedly, that is in matrimonial house.
Petitioner is husband alleged for causing cruelty upon the
deceased.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash (Mandhata Singh, J.)