IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18879 of 2010
RAM PRAVESH SAH
Versus
STATE OF BIHAR
with
Cr.Misc. No.15385 of 2010
CHANDRA BHUSHAN CHATURVEDI @ TRILOKI CHOUBEY
Versus
THE STATE OF BIHAR
-----------
4 3.11.2010 Heard learned counsel for the parties.
Petitioners along with others are
alleged for taking the deceased with them at
evening. Allegation is about providing him
liquor and pressing his neck but not as eye
witness. Father of the deceased and wife of the
deceased are only specific to the extent that
the deceased was taken by these petitioners.
Ligature mark around the neck of the deceased is
found, if was suicide as submitted is not
believed. Material discussed, disentitles
petitioners for anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioners is rejected.
However, petitioners are directed to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)