High Court Patna High Court - Orders

Khalik Ansari vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Khalik Ansari vs The State Of Bihar on 7 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13342 of 2008
                                    KHALIK ANSARI
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3. 7/7/2008 Heard the counsel for the petitioner and the counsel

appearing for the State.

The petitioner is an accused in a case under Sections

302, 376 and 34 of the Indian Penal Code.

The prosecution case is that the victim girl was taken

by one Kula Devi, thereafter, the informant suspected some foul

play and began to look for his daughter as she suspected that

Kula Devi may have got her in some trouble because she is a

woman of bad character. The dead body of the informant’s

daughter was recovered in the field of one Sattar Mian.

During investigation, the confessional statement of

Kula Devi has been recorded in which she stated that she was

having physical relationship with the petitioner whereas Sohrab

Alam was having relationship with the victim girl. It is also said

that this petitioner asked Kula Devi to make arrangement for

having a physical relationship with the victim girl on the fateful

night. It is also alleged that both of them i.e. Sohrab and

Khalique had sexual intercourse with the victim and Kula Devi

respectively and thereafter Kula Devi is said to have asked

other accused namely Md. Mukhtar and Butan to have sex with

Pinki and when she refused, Khalique cut her throat.

Learned counsel for the petitioner submits that except
-2-

confessional statement of Kula Devi, there is no material

against the petitioner. However, since Kula Devi has made her

own lover as accused in this case, I am not impressed by the

said submission. It has further been submitted that the

petitioner has remained in custody since 14.2.2007.

Considering the allegations, the bail application of the

petitioner is rejected at this stage. The court below is directed to

expedite the trial.

S.Ali                                         (Sheema Ali Khan, J.)