High Court Patna High Court - Orders

Manoj Rai vs State Of Bihar on 10 February, 2011

Patna High Court – Orders
Manoj Rai vs State Of Bihar on 10 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.34158 of 2010
                                            MANOJ RAI
                                               Versus
                                        STATE OF BIHAR
                                             -----------

03. 10.02.2011 Heard learned counsel for the petitioner

and the State.

Huge quantity of kerosene oil is

recovered from premises owned by Laxman Pahalwan

and half fill tanker and a motorcycle was also

standing there. Laxman Pahalwan is said landlord

while this petitioner is tenant when the

recovery was made. Laxman Pahalwan disclosed

that petitioner is tenant of the premises. Later

by filing an affidavit, it is shown that he is

deviating from his earlier statement, but

witnesses in paras-14, 22 and 23 are there to

state that petitioner was tenant of the premises

for keeping his empty drums. One thing more goes

against this petitioner that he is able to

manage and tamper the co-accused that is why

affidavit is filed on behalf of Laxman Pahalwan.

Accordingly, prayer of petitioner for

anticipatory bail stands rejected.

Vikash                                                       ( Mandhata Singh, J.)