High Court Patna High Court - Orders

Basudeo Giri vs State Of Bihar & Anr on 4 July, 2011

Patna High Court – Orders
Basudeo Giri vs State Of Bihar & Anr on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.38352 of 2008
                      Basudeo Giri, son of Late Dinanath Giri, resident of
village-Gokhulpur Mathiya, P.S.-Binta, District- Patna, at present residing
at Quarter No.245, Type-II, Kidwaipuri, PNT Colony, Patna.
                                              Versus
                1.     State Of Bihar
                2.     Bikarma Giri, son of Gupteshwar Giri, resident of
                       village-Chhatanwar Mathiya, P.S.-Krishna Brahm,
                       District- Buxar.
                                            -----------

3. 04.07.2011 The informant-petitioner has preferred

this application for cancellation of bail granted to

Opposite Party No.2 vide order dated 13.03.2008

passed in Cr. Misc. No.49428/07.

Heard learned counsel for the parties.

The main contention of the learned

counsel for the petitioner is that the bail order has

been obtained due to wrong submission made on

behalf of O.P.No.2.

Learned counsel for the opposite party

has submitted that deceased was found taking

poison and it is not a case of murder, but the report

dated 31.01.2008 of Office of the Director, Forensic

Science Laboratory, Bihar, Patna shows that no

metallic, alkaloidal, glycosidal, pesticidal or volatile

poison could be detected.

It appears from the F.I.R. that the
2

petitioner has lodged a case alleging therein that the

deceased was done to death. It further appears that

during investigation, it came to lie that there was

quarrel between the deceased and her husband and

the deceased had taken poison.

Considering the facts, I find that no wrong

submission has been made on behalf of O.P.No.2

while granting bail.

I do not find any ground for cancellation

of bail granted to O.P.No.2 and as such, this petition

is dismissed.

V.K.Pandey (Amaresh Kumar Lal, J.)