IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.2815 of 2011
Mantu Mandal
Versus
The State Of Bihar
----------------------------------
5 17-08-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 28.07.2010 in a
case initially registered under Section-307 & other minor
sections of the Indian Penal Code but subsequently, section-
302 of the Indian Penal Code was also added.
Allegedly, the petitioner and other accused put the
informant in boiling water as a result of which, he sustained
burn injuries on his whole body and subsequently, died in
course of his treatment.
The fardbeyan of the informant is amounting to his
dying declaration. The injury report as well as postmortem
report of the informant corroborates the allegation.
Regard being had to the facts and circumstances of
the case as well as submission of the parties, I am not inclined
to release the petitioner on bail. Accordingly, his prayer for bail
in connection with Parbatta P.S. Case No. 35 of 2009 pending
in the court of Chief Judicial Magistrate, Khagaria is hereby
rejected.
AKV/- ( Hemant Kumar Srivastava,J.)