High Court Patna High Court - Orders

Kalpana Kumari @ Kalpana Devi vs State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Kalpana Kumari @ Kalpana Devi vs State Of Bihar &Amp; Ors on 18 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. WJC No.81 of 2010

               KALPANA KUMARI @ KALPANA DEVI WIFE       OF OM
               PRAKASH   SINGH RESIDENT    OF VILLAGE - SIHMA,
               P.S. MATIHANI, DISTRICT BEGUSARAI.
                                    Versus

               1. THE STATE OF BIHAR
               2. THE DIRECTOR GENERAL OF POLICE, BIHAR, PATNA.
               3.   THE INSPECTOR GENERAL OF POLICE BHAGALPUR
               RANGE, BHAGALPUR.
               4. THE DEPUTY INSPECTOR GENERAL OF POLICE,
               MUNGER DIVISION, MUNGER.
               5. THE SUPERINTENDENT OF POLICE, BEGUSARAI.
               6.      THE   SUB-DIVISIONAL   POLICE   OFFICER,
               BEGUSARAI.
                              -----------

04. 18.01.2011 Heard learned counsel for the petitioner

and the State.

The petitioner is alleged to be the mother-

in-law of the deceased and an accused in Matihani P.S.

Case No. 88 of 2008 registered for the alleged offences

under Section 498A, 304B and 201/34 of the Indian Penal

Code.

It is submitted that as a matter of fact,

petitioner is not mother-in-law of the deceased and as

such, he could not be made accused in the said case

alleging the involvement of the mother-in-law. He further

submits that during investigation, the fact of relationship

of this petitioner with the deceased was not examined and

police submitted the charge sheet against the petitioner.

He further submits that in the entire case diary there is no

material against this petitioner to show that the petitioner

is the mother-in-law of the deceased.

Learned counsel for the State submits that
the investigation was done properly on the basis of the

materials available and the charge sheet has been

submitted against the petitioner.

Considering the rival submission of the

parties, it is admitted position that charge sheet has been

submitted against the petitioner. However, it will be open

for the petitioner to raise all his contentions available in

law at the time of framing of the charge sheet.

The writ application stands disposed of

with the above observations/directions.

Jagdish/- ( Shailesh Kumar Sinha,J.)