High Court Patna High Court - Orders

Bhim Singh@ Sanjay Singh vs State Of Bihar on 3 February, 2011

Patna High Court – Orders
Bhim Singh@ Sanjay Singh vs State Of Bihar on 3 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30435 of 2010
                              BHIM SINGH@ SANJAY SINGH
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 03.02.2011 Heard learned counsel for the petitioner and the state.

Informant’s brother is killed in the incident. Petitioner is

alleged for the killing. Submission of the learned counsel for

petitioner is that there is no material to connect that really petitioner

has killed the deceased, only suspicion is there that is also

eliminated by the informant himself by filing a protest petition in the

court of Additional Chief Judicial Magistrate, Rosera, Samastipur

exonerating this petitioner clearly an attempt to tamper with

evidence; otherwise there was no reason to file protest to exonerate a

culprit. F.I.R. is clear enough that Bathan was cleaned by this

petitioner where there was sign of blood stains and deceased’s

slipper and Gamchha was found there on Bathan.

Accordingly, prayer of petitioner for anticipatory bail

stands rejected.

Vikash                                                       (Mandhata Singh, J.)