IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41264 of 2010
UDAN THAKUR @ UDAY THAKUR
Versus
STATE OF BIHAR
-----------
3/ 14.3.2011 Heard.
The informant is not the eye witness to the occurrence. He
very honestly states that he learnt that it was this petitioner who had
killed his son. The solitary statement of an eye witness comes at
paragraph 15 of one Vidyapati Thakur, who states that it was this
petitioner who killed the deceased by beating.
It is submitted that the deceased and petitioner were
fighting over a girl on some relationship and that would be the
reason to provoke the informant to kill the deceased.
It is too early to presume the innocence of the petitioner
by reading a fight between the parties on relationship with a girl.
Considering the allegation directly coming, the court is
not inclined to grant bail to the petitioner. The petition is dismissed.
However, as soon as the charges are framed, the petitioner
shall be free to renew his prayer for bail.
Anil/ ( Dharnidhar Jha, J.)