Patna High Court – Orders
Md. Mozibur Rahman vs State Of Bihar on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37211 of 2010
MD. MOZIBUR RAHMAN
Versus
STATE OF BIHAR
-----------
3 28.2.2011 Heard learned counsel for the parties.
Petitioner is husband of the deceased
who was found injured inside the house. Death is
said due to her fall on epileptic attack but
nature of injury is not justifying the same as
it is found on upper portion of right scalp and
left also.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)