High Court Patna High Court - Orders

Pappu Kumar @ Surya Narayan vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Pappu Kumar @ Surya Narayan vs The State Of Bihar on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.9855 of 2011
                           Pappu Kumar @ Surya Narayan
                                        Versus
                                The State Of Bihar
                                       ---------

04. 25.08.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner, apprehends his arrest in

connection with Rahui P.S. Case No. 64/2010,

pending in the court of Chief Judicial Magistrate,

Nalanda at Biharsharif, is named accused in this

case with allegation of causing burn injury upon

daughter of the informant resulting to her death.

Petitioner also has sustained some burn injuries,

but, only when the victim got hold of him. The son

and daughter of the victim as eye witnesses have

stated the occurrence specifically indicating the

wrong said to have been committed by the petitioner.

Considering the facts and circumstances of

the case, petitioner is not entitled for the privilege

sought. Accordingly, prayer for anticipatory bail of

the petitioner is hereby rejected.

Rajeev/                                ( Akhilesh Chandra, J.)