IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21195 of 2011
Birendra Das
Versus
The State Of Bihar
----------------------------------
3 13.10.2011 Heard counsel for the parties.
The submission of learned counsel for
the petitioner is that save and except
suspicion there is no material in the case
diary but circumstance appearing in course of
investigation appears more than suspicion only
as in the night of the incident deceased left
Kalam’s Tailoring Shop where deceased was
working for two days along with this petitioner
and others. In the F.I.R., petitioner has been
shown Birendra Mandal son of Jageswar Mandal
which is one of the grounds for bail on the
point of involvement but that is later
clarified that petitioner was the real person
with whom deceased has left Kalam’s Tailoring
Shop along with Sanjay Kumar Mandal and one
other.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)