High Court Patna High Court - Orders

Subodh Mandal &Amp; Anr vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Subodh Mandal &Amp; Anr vs The State Of Bihar on 4 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.9340 of 2008
                               SUBODH MANDAL & ANR
                                       Versus
                                THE STATE OF BIHAR
                                    -----------

3/ 04.07.2008 Heard learned Counsel for the petitioners and learned

Counsel appearing on behalf of the State.

The case has been registered under Sections 302/34 of the

Indian Penal Code and Section 27 of the Arms Act against unknown

regarding killing of a person.

In course of investigation one Rajendra Dharhi has been

examined by police and he in his statement under Section 161 Cr.P.C.

described that at the time of occurrence the deceased was caught by this

petitioner and Subodh Mandal and at that time he was fired by Mantu

Singh which proved fatal.

Submission of the learned Counsel for the petitioner is that

the petitioner has no motive to kill. The killer is Mantu not the petitioner.

The eye-witness has described the manner of occurrence

according to which the petitioner has actively participated in the murder.

Considering the allegation, I am not inclined to grant bail to

the petitioner. Accordingly his prayer for bail is rejected.

kksinha/                                                              (Shyam Kishore Sharma, J.)