IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.168 of 2008
NARESH KUMAR SINGH @ NARESH KUMAR
Versus
THE STATE OF BIHAR
-----------
8/ 22.11.2010 I.A. No. 2179 of 2010
The appellant Naresh Kumar Singh alias Naresh Kumar
has been convicted for killing his wife by strangulating her. The
incident was witnessed by P.W.3, Ragini Kumari, who is the
daughter of the deceased and this appellant.
The evidence of P.W. 3 has fully been corroborated by the
medical evidence and the only conclusion could be that this
appellant killed his wife by strangulating her. This appellant has
remained in custody for three years only up till now.
Considering this fact, prayer on behalf of the appellant for
bail is rejected.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)