IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.6708 of 2011
LALLAN PASWAN
Versus
THE STATE OF BIHAR
4 07.07.2011
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
There is specific allegation against this petitioner that
he, having entered the house of informant, poured K. oil on the
person of informant’s mother and, thereafter, lit fire on her body
as a result of which, informant’s mother died in course of her
treatment.
Although learned counsel for the petitioner submits
that the petitioner has falsely been implicated in this case on
account of previous enmity and dispute, but I am not at all
convinced with his submission.
Accordingly, prayer for bail of the petitioner in
connection with Sessions Trial No. 31 of 2011 arising out of
Mehandia P.S. Case No. 82 of 2009 pending in the court of Ist
Additional Sessions Judge, Jehanabad stands rejected.
AKV/- (Hemant Kumar Srivastava,J.)