IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9855 of 2011
Pappu Kumar @ Surya Narayan
Versus
The State Of Bihar
---------
04. 25.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner, apprehends his arrest in
connection with Rahui P.S. Case No. 64/2010,
pending in the court of Chief Judicial Magistrate,
Nalanda at Biharsharif, is named accused in this
case with allegation of causing burn injury upon
daughter of the informant resulting to her death.
Petitioner also has sustained some burn injuries,
but, only when the victim got hold of him. The son
and daughter of the victim as eye witnesses have
stated the occurrence specifically indicating the
wrong said to have been committed by the petitioner.
Considering the facts and circumstances of
the case, petitioner is not entitled for the privilege
sought. Accordingly, prayer for anticipatory bail of
the petitioner is hereby rejected.
Rajeev/ ( Akhilesh Chandra, J.)