IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25845 of 2010
RAGHUNANDAN DAS @ RAGHU DAS
Versus
STATE OF BIHAR
------
3/ 03.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Miscreants, members of M.C.C. extremists group
entered informant’s house committed murder of three. Petitioner’s
involvement is doubted on the ground that enmity was there in
between the parties. Named miscreants are identified in flash of
torch used by them and petitioner’s remaining on his duty in the
night of incident but there is no material to believe the alibi as about
flash of torch of miscreants is not the stage to doubt as there is
specific allegation that inmates were being searched after flashing
torch. Parties are known to each other, hiding at safe place is natural
act and enmity cuts both ways.
Considering the facts and circumstances of the case,
prayer of the petitioner for grant of anticipatory bail is rejected.
shail (Mandhata Singh, J.)