IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.717 of 2008
CHANDESHWAR PASWAN
Versus
THE STATE OF BIHAR
-----------
2 10-7-2008 This appeal is admitted for hearing along with Cr.Appeal
No. 632/2008 in which lower court records have already been called
for.
Although the case is based upon circumstantial evidence,
this appellant is the husband of the deceased who had strangulated his
wife in the house.
In the facts of the case, prayer of the appellant for bail is
rejected ” for the present.”
( Shiva Kirti Singh,J)
( Abhijit Sinha,J)
Naresh