IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22702 of 2011
Shankar Mandal, son of Rudra Nand Mandal
Versus
The State Of Bihar
-----------
3. 21.09.2011 Supplementary affidavit filed today be kept on the
record.
Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 302, 201 and 34 of the Indian Penal
Code.
Considering that the petitioner who is the
husband of the deceased has no explanation as to how his
wife was killed, I am not inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
( Anjana Prakash, J.)
S.Ali