High Court Patna High Court - Orders

Chandra Bhushan Chaturvedi @ … vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Chandra Bhushan Chaturvedi @ … vs The State Of Bihar on 3 November, 2010
                     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.)