IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20427 of 2011
Dinesh Roy @ Dinesh Kumar Roy
Versus
The State Of Bihar
-----------
02. 14.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Assault caused by this petitioner resulted into
death of the deceased is doubted on the ground that it was
not possible for a man to force two persons to come to his
house and thereafter to cause assault but same is
corroborated by several other witnesses as observed by the
learned Sessions Judge while refusing petitioner’s prayer. On
the next point, it is said that three of the witnesses have
turned hostile that also goes against this petitioner finding
the case of tampering with the evidence.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash (Mandhata Singh, J.)