High Court Patna High Court - Orders

Chhutaharu Mandal vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Chhutaharu Mandal vs The State Of Bihar on 20 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7425 of 2011
                                 Chhutaharu Mandal
                                          Versus
                                  The State Of Bihar
                                        -----------

3 20-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is named in the first information report and

allegedly, he poured K.oil on the deceased and lit fire on her

body.

Initially, the case was registered under section-307 of

the Indian Penal Code but after death of the informant, the case

was converted under section-302 of the Indian Penal Code.

The contention of learned counsel for the petitioner is

that the deceased was caught in fire accidentally while she was

frying pea-nuts but due to previous enmity, she lodged the case

against the petitioner and others. To fortify his contention, he

drew my attention towards Paragraph-31 of the case diary in

which, the fardbeyan of the husband of the deceased has been

incorporated by the I.O.

It appears that after death of the deceased, her

husband, namely, Uganand Mandal made a statement before

K.Hat Police Station disclosing the accidental death of the

deceased but he has stated in the aforesaid fardbeyan that he

was not present at the place of occurrence when the occurrence

took place. Further, learned counsel for the petitioner tried to
2

satisfy me about the innocence of the petitioner by placing

paragraph-42 of the case diary in which, the contents of

postmortem report of the deceased have been incorporated but I

am not at all convinced with his submission.

Accordingly, prayer for bail of the petitioner in

connection with Forbesganj (Simraha) P.S. Case No. 78 of 2008

pending in the court of Chief Judicial Magistrate, Araria stands

rejected. However, it is made clear that the findings recorded in

this order, shall not prejudice the trial court.

AKV/-                                 ( Hemant Kumar Srivastava,J.)