High Court Patna High Court - Orders

Bindeshwar Sah vs The State Of Bihar on 21 July, 2010

Patna High Court – Orders
Bindeshwar Sah vs The State Of Bihar on 21 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16110 of 2010
                                   BINDESHWAR SAH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3/ 21.07.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Admittedly something happened in the case.

According to the petitioner, children were quarrelling

in which other family members also joined and

received injuries. By filing complaint, allegation is

levelled against the petitioner’s family members and

specifically, he has been alleged for blowing garasa on

the head of the informant. Injury Report is there

showing the injury grievous which is doubted on the

ground that the same is obtained from Navinagar

Primary Health Centre where informant was never

treated, for that averment made in the complaint

petition is taken that this informant went to Police

Station fromwhere he was referred to Aurangabad but

investigation goes to show that informant was treated

at Varanasi. Prior to that if he was treated at

Aurangabad, it was in knowledge of the Hospital.

Earlier to that what happened was not known to

Varanasi Hospital.

Both the parties belong to Navinagar Police
2

Station where Primary Health Center is also there.

Informant was in need of getting better treatment up

to Varanasi is beyond imagination that immediately he

should not have gone for primary aid. Only missing of

averment may never help this petitioner rather there is

clear allegation about blowing garasa on the head.

Injury Report is relevant only for nature of injury

otherwise there was injury on head is clear that

petitioner had gone to Varanasi for treatment and not

only approached rather admitted there for days. Why

immediately complaint or F.I.R. was not lodged may

never doubt the allegation specifically in case when

there is injury on the head and its treatment up to

Varanasi.

Accordingly, prayer of the petitioner is

rejected.

Shail                                 ( Mandhata Singh, J.)