High Court Patna High Court - Orders

Phula Devi vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Phula Devi vs The State Of Bihar on 21 July, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CR. APP (DB) No.279 of 2011
                      1. Mohd. Khalik Ansari s/o Mohd. Janant Hushain.
                      2. Mohd. Mahtab Alam s/o Mohd. Mustafa.
                              Both resident of village- Koran Dihari Tola, P.S.- Sahar,
                              District- Bhojpur, Ara.
                                                     ....Appellants
                                                     Versus
                      The State Of Bihar            ..... Respodnent.
                                                       with
                                        CR. APP (DB) No.379 of 2011
                      Phula Devi d/o Munari Paswan, resident of village- Karan Dihari,
                      P.S. Sahar, District- Bhojpur.
                                                     ......Appellant
                                                     Versus
                      The State Of Bihar            ...... Respodnent.
                                                    -----------

3 21/07/2011 Heard learned counsel for the appellants and the State.

In respect of appellants Mohd. Khalik Ansari and Mohd.

Mahtab Alam, it is submitted that there is no legal evidence of rape

rather the medical evidence belies the allegation. It is only an inference

that is being drawn that the deceased must have been raped before being

killed.

So far as appellant-Phula Devi is concerned, it is submitted

that there is no evidence against her.

Heard the parties.

In our view so far as two appellants, namely, Mohd. Khalik

Ansari and Mohd. Mahtab Alam are concerned, they have not been

found guilty under Section 302 of the Indian Penal Code or abatement

thereof.

Considering the evidence on record, let appellants, namely,

Mohd. Khalik Ansari and Mohd. Mahtab Alam in Cr. Appeal (DB) No.
-2-

279 of 2011 be released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like amount each to the

satisfaction of learned Additional Sessions Judge-1, Bhojpur, Ara, in

Sessions Trial no. 612 of 2007.

So far as appellant-Phula Devi ,in Cr. Appeal (DB) No. 379

of 2011, is concerned, from the evidence it is clear that she had called

the deceased where after she was also seen running nude. Deceased was

also found nude with cut her neck, which led to her death causing

excess bleeding .

In that view of the matter, even though appellant-Phula Devi

is in custody for about four and a half years in custody, we are not

inclined to enlarge the appellant on bail . Accordingly, the prayer for

bail of the appellant is rejected for the present.

singh                       (Navaniti Prasad Singh,J)


                            (Ashwani Kumar Singh,J)