High Court Patna High Court - Orders

Indra Mohan Yadav vs State Of Bihar on 29 August, 2011

Patna High Court – Orders
Indra Mohan Yadav vs State Of Bihar on 29 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.36512 of 2010
                                  Indra Mohan Yadav
                                          Versus
                                    State Of Bihar
                             ----------------------------------

5 29.8.2011 Heard learned counsel for the parties.

Petitioner is alleged for committing

rape upon the informant and setting her on

fire. Defence is that earlier to it, father of

the victim/deceased had made an statement

before the Police Officials about accidental

fire while informant (deceased) had gone to

preparation tea.

                           It     is     an    admitted        fact       that     the

                deceased        admitted      to     Sadar     Hospital,         Saran

(Chapra) with burn injuries, later was referred

to PMCH where she died on 7.5.2009. Statements

of father as well as of the victim/deceased are

recorded by same Police Official namely

J.S.Singh, S.I., Bhagwan Bazar Police Station.

Fardbeyan of victim/deceased is recorded on

24.4.2009, just after it her father was also

examined who fully corroborated the statement

made by the victim/deceased but later father

was again examined making statement of

accidental fire, his earlier Fardbeyan was also

shown even collected, supervision was made by
2

the Superintendent of Police under the

direction of D.I.G. creates doubt on the act of

Police Department at higher level also.

Negligence on part of the Doctor at Hospital is

also there for having no proper care of

injured, two types of violence are on person of

the victim/deceased as per her statement that

she was raped and thereafter set on fire

disbelieving the same will be third injury to

her after her death.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                            ( Mandhata Singh, J.)