IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12079 of 2011
LUXMAN GOSWAMI
Versus
THE STATE OF BIHAR
-----------
2 27.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Although the petitioner is brother-in-law of the
deceased but admittedly, after the alleged occurrence, the
fardbeyan of the deceased was recorded and in the
aforesaid fardbeyan, she has specifically stated that this
petitioner lit fire on her body.
The contention of learned counsel for the
petitioner is that initially, the case was registered under
sections-498A, 341, 324, 307, 504/34 of the Indian Penal
Code but after one month of the alleged occurrence, when
the deceased died, the case was converted into section-302
of the Indian Penal Code. It is also pointed out by him that
alleged occurrence took place on 23.06.2008 at about 6.30
a.m. and just after two hours of the alleged occurrence, the
fardbeyan of the deceased was recorded, particularly in the
condition when she was found burnt about 90 percent, so it
was not possible for her to state all the happenings in such a
systematic way but I am not at all convinced with the above-
said submission of the petitioner.
Accordingly, prayer for bail of the petitioner in
2
connection with Shahkund P.S. Case No. 107 of 2008
stands rejected.
AKV/- (Hemant Kumar Srivastava,J.)