IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18801 of 2011
1. Kamlesh Kumar Singh @ Kamlesh Singh son of Sri Sheo Balak
Singh, resident of village-Paithanpur, police Station-Ara Mufassil,
District-Bhojpur at Ara.
2. Dhrupnath Singh son of late Dinanath Singh, resident of village-
Paiga, Post Office- Gundi, Police Station-Barhara, District-Bhojpur.
.......Petitioners
Versus
The State Of Bihar . .......Opposite party.
-----------
04. 03.08.2011 Heard learned counsel for the petitioner. No one
appears on behalf of the State.
These two petitioners had earlier filed an application for
anticipatory bail which was disposed on 24.05.2011 by the
following order:-
Mr. Sanjay Kumar, learned counsel for
the petitioners, seeks permission to withdraw this
application as the same has become infructuous.
Permission is accorded.
The application is dismissed as withdrawn.
In order to maintain the second application seeking
anticipatory bail, a supplementary affidavit has been filed by one
Bimal Kumar Singh uncle of petitioner no. 1. Paragraph 2 and 3 of
the said supplementary affidavit read as under:-
2. That it is humbly stated that the
petitioners were taken/arrested on
23.05.2011 by the officer In-
charge of Ara Muffasil Police
Station from the village of
petitioner no. 1 lying in Ara
2Mufassil P.S. In this connection it
is stated that the petitioner no. 2
was also present there, who has
come to meet petitioner no. 1. Both
the petitioners were detained at
Ara(M) Police Station. Both the
petitioners were released in the
night of 24.05.2011. When the
Officer In-charge became
convinced that they are not
accused/wanted in any case
instituted at his police station.
3. That in the mean time Sri Nand
Bihari Singh, who was uncle of
petitioner no.1 informed the
counsel for the petitioners in the
morning that both the petitioners
has been arrested.
In that fact situation, this Court entertained the
application on merit.
Petitioners are accused in a case instituted under
Section 302, 201/34 of the Indian Penal Code. The aforesaid case
was lodged by the Chowkidar when two unknown/unidentified dead
bodies were recovered near a bridge. In course of investigation, the
statement of wife of petitioner no. 1 was recorded under Section 164
3
Cr.P.C. In her such statement (Annexure-3) she has give out the
background leading to the occurrence. She has categorically alleged
that these two petitioners along with others dragged the deceased(s)
from the Samiyana and subsequently assaulted. Following day the
dead bodies were found.
Learned counsel appearing in support of the
application submits that aforesaid lady (wife of petitioner no. 1)
subsequently filed an application (Annxure-4), in the Court stating
therein that her statements to that effect was obtained by the police
under coercion/duress. In my view, the aforesaid document can be
considered as an attempt to tamper with the evidence.
Regard being had to the allegation and the materials
collected in support thereof including facts reflected from the
impugned order, this court is satisfied that petitioners do not deserve
anticipatory bail. Prayer is accordingly refused.
The court below shall forward a copy of this order to
the Superintendent of Police Bhojpur at Ara for information and
needful action, if any.
Devendra (Kishore K. Mandal, J.)