High Court Patna High Court - Orders

Santosh Ram @ Santosh Kumar vs State Of Bihar on 7 February, 2011

Patna High Court – Orders
Santosh Ram @ Santosh Kumar vs State Of Bihar on 7 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.33132 of 2010
                   SANTOSH RAM @ SANTOSH KUMAR son of Late Rama Shankar Ram,
                   R/O Village-Ahiwas, P.S. Ramgarh. Dist-Kaimur (Bhabua)
                                                Versus
                                      STATE OF BIHAR
                                              -----------

3 7.2.2011 Heard learned counsel for the

parties.

Informant’s father is abducted and

latter killed. One Raju Ram confessed his

guilt naming others including this

petitioner in killing taking of the deceased

to the house of different persons including

this petitioner basing which jacket of

deceased is recovered from the house of

Manoj Sahu, stage is of anticipatory bail

such recovery is passable on confession of

any suspect including this petitioner.

Hence, the prayer for anticipatory

bail on behalf of petitioner is rejected.

Petitioner is directed to surrender

in the Court of Chief Judicial Magistrate

Buxar in Rajpur P.S. Case No. 12 of 2007(G.R

No. 145 of 2007) and pray for regular bail

which shall be decided on its own merit

without being prejudiced by this rejection

order.

Prakash ( Mandhata Singh, J.)