IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22281 of 2011
Shushil Singh @ Kunal
Versus
The State Of Bihar
----------------------------------
3 13.9.2011 Heard learned counsel for the parties.
Petitioner is husband of the deceased,
alleged for killing his wife after throwing
from train while was on way to his home from
informant’s house that is followed by torture
for demand of dowry.
Defence is that the deceased herself
committed suicide for which U.D.Case was lodged
by the Railway Police, post mortem was
conducted on the dead body of the deceased that
is relevant and injuries are found possible
only on fall from the train including one
separation of her hand which is not possible in
case of suicide.
Taking the facts into consideration,
the prayer for bail is rejected.
AI ( Mandhata Singh, J.)