IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33132 of 2010
SANTOSH RAM @ SANTOSH KUMAR son of Late Rama Shankar Ram,
R/O Village-Ahiwas, P.S. Ramgarh. Dist-Kaimur (Bhabua)
Versus
STATE OF BIHAR
-----------
3 7.2.2011 Heard learned counsel for the
parties.
Informant’s father is abducted and
latter killed. One Raju Ram confessed his
guilt naming others including this
petitioner in killing taking of the deceased
to the house of different persons including
this petitioner basing which jacket of
deceased is recovered from the house of
Manoj Sahu, stage is of anticipatory bail
such recovery is passable on confession of
any suspect including this petitioner.
Hence, the prayer for anticipatory
bail on behalf of petitioner is rejected.
Petitioner is directed to surrender
in the Court of Chief Judicial Magistrate
Buxar in Rajpur P.S. Case No. 12 of 2007(G.R
No. 145 of 2007) and pray for regular bail
which shall be decided on its own merit
without being prejudiced by this rejection
order.
Prakash ( Mandhata Singh, J.)