IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24100 of 2011
Yogendra Choudhary @ Jogo @ Jago
Versus
The State Of Bihar
-----------
02. 09.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner has specifically been alleged for
killing the deceased by stabbing, if was killed by her
husband due to her having illicit relation with her brother in-
law (Dewar) is only a defence, in that case also petitioner
remained absconder since long.
Accordingly, petitioner’s prayer for regular bail
stand rejected.
Vikash (Mandhata Singh, J.)