IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32939 of 2010
UDAY KANT MANDAL
Versus
STATE OF BIHAR
-----------
3 17.1.2011 Heard learned counsel for the parties.
Killing of informant’s son is reported
to the Police suspecting co-accused Sanjay Kumar
Choudhary. Petitioner’s name appeared in the
case after six months of the incident when some
of the witnesses examined in paragraphs 42 to 49
of the case diary is doubted on the ground that
informant’s wife and his daughter-in-law (wife
of the deceased) are naming co-accused Sanjay
Kumar Choudhary and two unknown persons. Here
the role of I.O. appears suspicious as both are
examined only after examination of witnesses of
paragraphs 42 to 49. There may be reason for
delayed examination of witnesses not family
members but once family member is examined at
belated stage that only doubts the act of the
I.O., that is to favour any of the accused. It
is not the stage to doubt the statement of
witnesses not from family members of the
informant.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)