High Court Patna High Court - Orders

Mahendra Bhagat vs The State Of Bihar &Amp; Ors on 1 July, 2010

Patna High Court – Orders
Mahendra Bhagat vs The State Of Bihar &Amp; Ors on 1 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REV. No.1187 of 2008

                      MAHENDRA BHAGAT, S/o Late Gena Lal Bhagat, R/o Batraha,
                      Ward No. 2, P.S.-Saharsa, District- Saharsa
                                                                       ...... Petitioner
                                                Versus
                 1.   THE STATE OF BIHAR
                 2.   Sunaina Devi, W/o Mahendra Bhagat.
                 3.   Manjiya Devi, Widow of Late Maheshwari Yadav.
                 4.   Vijendra Yadav
                 5.   Surendra Yadav
                 6.   Birendra Yadav @ Bechu Yadav
                      O.P.Nos. 4 to 6 all sons of Late Maheshwari Yadav.
                                                                   .... Opposite Parties.

                      For the petitioner   : Mr. Lala Schindra Kumar, Advocate
                                            Mr. Ashok Kr. Sinha, Advocate.
                      For the State        :Mr. Jharkhandi Upadhyay, A.P.P.

                                               -----------

3 01-07-2010 Heard learned counsel for the petitioner.

Petitioner is informant of the case which gave rise to S.T.

No. 90/03(T.R. NO. 74/2008) wherein charges under diverse

sections of the penal code including Sec. 366A/34 IPC were

framed and the accuseds were tried and acquitted of all the

charges.

It appears from the prosecution case that the wife of the

petitioner namely Sunaina Devi married with one Birendra Yadav.

The case was lodged by the informant with allegation that the

accused with the active connivance and support of other family

members had forcibly kidnapped and/or enticed away his wife and

daughter namely Santoshi Kumari.

At the trial, six prosecution witnesses were examined.

Learned trial court has found that they did not support the
2

prosecution case and accordingly, at the instance of the

prosecution, they were declared hostile. On the other hand,

defence adduced evidence of Santoshi Kumari as DW-1, who has

gone on record stating that the informant (father of this DW-1) had

ill treated them and driven out from the house.

This court finds no infirmity and/or patent illegality in the

consideration of the matter by the learned trial court.

There is no merit in this appeal.

It is accordingly, dismissed.

Sujit                                                     (Kishore K.Mandal,J)