High Court Patna High Court - Orders

Raju Kumar & Anr vs State Of Bihar on 4 August, 2011

Patna High Court – Orders
Raju Kumar & Anr vs State Of Bihar on 4 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.45353 of 2008
    1. Raju Kumar.
    2. Ranjan Kumar.
    Both are sons of Tapeshwar Sao, Resident of Village Imamganj, PS Paliganj, District Patna ---
    Petitioners.
                                            Versus
                               State Of Bihar ---- Opposite Party
                                           -----------

2 4.8.2011 Heard learned counsel for the petitioners and the counsel

appearing on behalf of the State.

The petitioners are aggrieved by the order of cognizance

dated 23.5.2007, passed in Paliganj P.S. Case No. 39 of 2007.

Learned counsel for the petitioners submits that the

statement of the deceased victim lady was taken in the Apolo Burn

Hospital which indicates that her husband had brought her to the

hospital for treatment and there was no foul play involved, inasmuch

as she received the burn injury due to cooking on a Kerosine stove. It

is further submitted that the First Information Report was instituted

after one month of the occurrence. The petitioners have also enclosed

the treatment charge to indicate his bona fides.

All these aspects of the matter will be considered at the

appropriate stage of the case. As far as, order taking cognizance is

concerned, this Court does not find any illegality in the order

impugned.

This application is dismissed.

        Sanjay                                                      (Sheema Ali Khan, J.)