High Court Patna High Court - Orders

Meena Kumari @ Meena Devi vs The State Of Bihar on 20 January, 2011

Patna High Court – Orders
Meena Kumari @ Meena Devi vs The State Of Bihar on 20 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.1679 of 2011
                            MEENA KUMARI @ MEENA DEVI
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 20.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner’s prayer has twice been refused by the

Sessions Judge and on 11.08.2000 by this Court. Deceased’s son

informed to the Police about death of his father due to ailment but

that finds no corroboration in report of Doctors, rather his Viscera

was kept preserved and in that poisoning is detected. Earlier to the

instant case, a case for kidnapping of petitioner’s son was pending

controversial on the pint of role of investigating agencies and in later

part of the investigation, informant/deceased was also suspected

about kidnapping and killing of petitioner’s son in which some

forensic report has appeared, its relevancy, I am not going to

mention but that is about no poisoning. What is relevant that ailment

was not detected. There should be some cause for death. One of the

forensic reports which is obtained in this case is about poisoning

while that is no poisoning in a case in which investigation has

always been remained controversial may never be taken for giving

any liberty to the petitioner.

Considering the facts and circumstance of the case,

prayer of the petitioner for grant of anticipatory is rejected.

shail                                           (Mandhata Singh, J.)