IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14914 of 2010
1. VIJAY KUMAR
2. RAMAKANT PRASAD SINGH @ RAMAKANT SINGH
Versus
STATE OF BIHAR
-----------
05. 08.12.2010 Heard the learned counsel for the petitioners and the
state.
Four persons named including these petitioners are
alleged for firing shots injuring deceased to his death. Defence is
that independent witnesses are not naming these petitioners and they
(petitioners) have been falsely implicated in the case due to previous
enmity as his brother was killed and F.I.R. was lodged against him
by these petitioners that can be taken as real motive also. It appears
that there is division in village; villagers are divided into two group.
Informant and two witnesses including post mortem report is there
to corroborate the prosecution case as number of injuries is four,
assailants are four. Undoubtedly, number of witnesses are there
shown independent by the I.O. and about petitioners being not
assailant, may never be believed at this stage.
Accordingly, the prayer of petitioners for anticipatory
bail stands rejected.
Vikash (Mandhata Singh, J.)