IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17678 of 2008
PHULJHARIYA DEVI
Versus
THE STATE OF BIHAR
-----------
3 15.7.2008 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is an accused in a case under Section
302 of the Indian Penal Code. The First Information Report was
lodged under Section 498(A) and 306 of the Indian Penal Code.
Learned counsel for the petitioner submits that
during investigation the witnesses have stated that the deceased
had committed suicide. The post mortem report however,
indicates that she was killed by strangulation.
The petitioner is in custody since 20.2.2008.
Considering the short period of custody I am not
inclined to grant bail to the petitioner for the present.
Sanjay/ (Sheema Ali Khan, J.)