IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33929 of 2010
MOHAMMAD @ MOHAMMAD MIAN @ MOHAMMAD SAHEB @ SHABIR
Versus
STATE OF BIHAR
-----------
3 15.11.2010. Heard learned counsel for the parties.
The petitioner, husband of deceased is in custody
since 17.5.2010 in connection with Bettiah Town Police Station
Case No. 200 of 2010 lodged under sections 304B/34 I.P.C. on
the allegation that he and his family members committed torture
and ultimately killed daughter of informant by pressing her nose,
mouth & neck for want of some money and a Jeep as dowry.
Learned counsel for the petitioner submits that
petitioner and deceased both were teacher in a local school of the
district and allegation of strangulation is false as no external or
internal injuries were found on the body of deceased in the post
mortem report. He further submitted that daughter of informant
died of ailment. It is evident from the FIR that on information of
accused side, informant reached the M.J.K. Hospital, Bettiah and
found her daughter lying dead in the Emergency ward. Viscera of
deceased has already been sent to the F.S.L., Patna for chemical
examination. Police after investigation has submitted charge sheet
under section 306 I.P.C.
Call for the Viscera report of deceased from the FSL,
Patna and list this matter within top 20 cases thereafter.
In the meantime, if any application is filed before the
2
court in seisin of the case for provisional upkeeping of little child
of deceased, the same would be considered and disposed of
expeditiously.
Let this order be faxed to the CJM, Bettiah as also the
FSL, Patna for compliance of order.
Shashi. (Samarendra Pratap Singh, J.)