High Court Patna High Court - Orders

Sandeep Kumar Marik @ Sanjeev … vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Sandeep Kumar Marik @ Sanjeev … vs State Of Bihar on 16 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.6409 of 2010
                  SANDEEP KUMAR MARIK @ SANJEEV MARIK
                                         Versus
                                 STATE OF BIHAR
                                       -----------

4 16.8.2010 Heard learned counsel for the parties.

A dead body was recovered and informed

by the Chowkidar to the concerned Police

Station. In course of investigation, one

Tripurari Rajak working at the deceased’s shop

disclosed that in the evening of 14.11.2007 he

along with the deceased went to temple where

this petitioner along with one unknown person

met his master, there was some talk and he was

informed that they will come back after a feast

but did not come back. This much was informed to

the family members, they came in search of the

deceased, came to the Police Station and found

the dead body of informant’s brother.

The submission of learned counsel for

the petitioner is that there was no enmity in

between the petitioner and the deceased nor the

petitioner has any criminal antecedent and the

matter was not informed to any authority

including Police Station by family members of

the deceased even after knowing his

disappearance on the next day but that is
2

sufficiently explained. The dead body is

recovered on 16.11.2007. Post mortem report goes

to show about the death in between 24-74 hours

that includes the night of disappearance. The

matter is under investigation so, the petitioner

is not entitled for anticipatory bail.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                 ( Mandhata Singh, J.)