IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41026 of 2010
MD.ILYASH ANSARI
Versus
STATE OF BIHAR
-----------
03. 14.03.2011. Heard Smt. Madhuri Lata, learned
counsel appearing for the petitioner who is
husband of the deceased and is said to have
throttled the lady to death on account of not
getting Rs.50,000/- as demanded by him for
making a sojourn to some foreign country. The
postmortem report which is extracted in
paragraph-37 of the case diary supports the
allegation, considering which, the prayer is
dismissed.
B.Kr. ( Dharnidhar Jha,J.)