IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24861 of 2010
RANJEET KUMAR RAI @ Ranjeet Rai
Versus
The STATE OF BIHAR
------
2/ 20.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Bolero pick up van was taken away by miscreants after
killing its driver. Informant was also seriously injured. Petitioner’s
name appeared in the case in confession of co-accused, Amresh Jha
may not be taken as evidence for conviction but nature of offence is
of robbery followed by murder and attempt to murder. In robbery
and dacoity cases, there remains probability of appearance of several
materials even in confession of the co-accused leading to recovery.
Investigation is in progress. So, petitioner deserves no bail.
Considering the facts and circumstances of the case,
prayer of the petitioner for grant of anticipatory bail is rejected.
shail (Mandhata Singh, J.)