High Court Patna High Court - Orders

Anil Mahto vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Anil Mahto vs The State Of Bihar on 5 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42762 of 2010
                                      ANIL MAHTO
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 05.04.2011 Heard learned counsel for the petitioner and the state.

In the incident informant’s brother is shot dead.

Petitioner has not been named in the F.I.R. Submission of the

learned counsel for petitioner is about appearance of petitioner’s

name in course of investigation only and another F. I. R. by one Dev

Sharan Singh showing a different manner of killing. What is the

reason or interest of police officials for registering two cases for the

same incident, but in instant case in course of investigation,

petitioner has been shown assailant of the deceased by an eye

witness corroborated by other witnesses as observed by the learned

Sessions Judge. Informant of the case is deceased’s brother not an

eye witness.

Accordingly, petitioner’s prayer for anticipatory bail

stands rejected.

Vikash                                             (Mandhata Singh, J.)