High Court Patna High Court - Orders

Md. Zahoor vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Md. Zahoor vs The State Of Bihar on 21 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.156 of 2011
                              MD. ZAHOOR
                                  Versus
                           THE STATE OF BIHAR
                                 -----------

04/ 21.04.2011 Heard learned Counsel for the

appellant and learned Counsel for the State.

The appellant has prayed for bail and

it has been submitted that the appellant was

elder brother of the husband of the deceased.

The death was after two months of injury and

it was on account of septicemia. It has also

been submitted that the doctor has not

mentioned about the presence of Kerosene Oil

over the body.

As per allegation and evidence, it

appears that the victim was a lady of 20 years

and was caught by her husband and in that very

position this appellant has ignited the match

stick which caused the ultimate harm leading

to her death.

Considering the facts and

circumstances of the case, we are not inclined
2

to grant bail to the above named appellant.

Accordingly, his prayer for bail is

rejected.

(Shyam Kishore Sharma, J.)

kksinha/- (Gopal Prasad, J.)