IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.881 OF 2011
SABIR @ MD. SABIR SON OF LATE HATHI, R/O VILL-
CHAKAI, P.S.- JOKIHAT, DISTRICT- ARARIA
VERSUS
THE STATE OF BIHAR
----------------------------------
2 08/09/2011 This appeal is admitted for hearing.
Call for the lower court records.
The victim prior to her death has described
the manner of her burning which led to her death. The
deceased has attributed role to the appellant which
led to her death.
Considering the allegation and evidence, we
are not inclined to enlarge the appellant on bail.
Accordingly, prayer for bail of the appellant is
rejected.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan, J.)
avin