IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17478 of 2011
Rajballabh Das @ Raj Ballabh Kumar
Versus
The State Of Bihar
----------------------------------
3 17-08-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is an accused in Dhanarua P.S. Case No.
303 of 2010 registered under Section-302 Indian Penal Code with
allegation that he assaulted the informant’s minor daughter aged
about 7 years on the alleged date of occurrence, as a result of
which, she died in course of her treatment.
The postmortem report of the deceased supports the
aforesaid allegation.
The contention of learned counsel for the petitioner is
that there was land dispute between the parties and the petitioner
is agnate of the informant. It is further contended by him that
there is contradiction in first information report as well as the
complaint case which has been filed by the informant
subsequently, for the same occurrence.
Considering the aforesaid facts and circumstances as
well as submission of the parties, I am not inclined to release the
petitioner on bail. Accordingly, his prayer for bail in connection
with Dhanarua P.S. Case No. 303 of 2010 corresponding to
Sessions Trial No. 99 of 2011 pending in the court of Additional
Sessions Judge-IV, Patna is hereby rejected.
AKV/- ( Hemant Kumar Srivastava,J.)