IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25321 of 2010
KAMLESH THAKUR S/O SRI BRIJNANDAN THAKUR
Versus
STATE OF BIHAR
-----------
3. 29.09.2010 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 has no
explanation as to how his wife was strangulated to
death, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
Fahad. ( Anjana Prakash, J. )