High Court Patna High Court - Orders

Lallan Paswan vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Lallan Paswan vs The State Of Bihar on 7 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.6708 of 2011
                                     LALLAN PASWAN
                                            Versus
                                   THE STATE OF BIHAR


4   07.07.2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

There is specific allegation against this petitioner that

he, having entered the house of informant, poured K. oil on the

person of informant’s mother and, thereafter, lit fire on her body

as a result of which, informant’s mother died in course of her

treatment.

Although learned counsel for the petitioner submits

that the petitioner has falsely been implicated in this case on

account of previous enmity and dispute, but I am not at all

convinced with his submission.

Accordingly, prayer for bail of the petitioner in

connection with Sessions Trial No. 31 of 2011 arising out of

Mehandia P.S. Case No. 82 of 2009 pending in the court of Ist

Additional Sessions Judge, Jehanabad stands rejected.

         AKV/-                                (Hemant Kumar Srivastava,J.)