IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.25 of 2011
SHAMBHOO SINGH
Versus
THE STATE OF BIHAR
-----------
03/ 09-Mar-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of prayer for of
the appellant.
No doubt, there is no direct evidence as to how
the appellant’s wife was killed inside the matrimonial
house and it is not clear as to why her body was thrown
in an orchard but the circumstances appearing against the
appellant have been well considered by the court below
and in that view of the matter, prayer for bail is rejected
for the present.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez