IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.33703 of 2010
KULDEEP MEHTA
Versus
THE STATE OF BIHAR
-----------
3/ 10/02/2011 Heard learned counsel for the petitioner and learned
counsel for the State.
No doubt, case is lodged by the Officer-In-charge,
Police Station-Amba, Aurangabad and there is no eye witness to
the occurrence. Wife of the deceased is there only to incriminate
anyone in which connection she states that in the morning on call
of this petitioner, deceased left his home and in evening also told
about his remaining in company of this petitioner. If deceased had
any criminal incident of remaining accused in ten cases that never
can exonerate liability of his killer. Petitioner is said remaining in
company of the deceased earlier to his killing is not justifying
anticipatory bail to him.
Accordingly, prayer of the petitioner for grant of
anticipatory bail is rejected.
Shail ( Mandhata Singh, J.)