High Court Patna High Court - Orders

Raghuveer Bhagat vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Raghuveer Bhagat vs The State Of Bihar on 12 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.6964 of 2011
                                RAGHUVEER BHAGAT
                                         Versus
                                 THE STATE OF BIHAR
                                          with
                        Criminal Miscellaneous No.8389 of 2011
                                     LALITA DEVI
                                         Versus
                                 THE STATE OF BIHAR


4   12-07-2011

Both the above-said Cr. Misc. Cases arise out of the

same case i.e. Simri P.S. case No. 138 of 2010 registered

under sections-302, 328, 34 of the Indian Penal Code and

accordingly, the above-said Cr. Misc. Cases are being disposed

of by this common order.

Heard learned counsels for the petitioners as well as

learned counsel for the state.

Admittedly, the petitioner in Cr. Misc. No. 8389 of 2011

is step mother whereas; the petitioner in Cr. Misc. No. 6964 of

2011 is uncle of the deceased. Allegedly, both the above-said

petitioners administered poison to the deceased who was aged

about 15 years at the time of his death.

Learned counsel for the petitioner in Cr. Misc. No.

8389 of 2011 submits that admittedly, the mother of the

deceased died 10-11 years ago and after that, father of the

deceased solemnized second marriage with petitioner in Cr.

Misc. No. 8389 of 2011 and it is also an admitted position that

the deceased was brought up , up to the age of 15 years under

the guardianship of the petitioner in Cr Misc. No. 8389 of 2011.
-2-

It is further contended by him that the deceased might have

consumed poison in frustration.

Learned counsel appearing for the petitioner in Cr.

Misc. No. 6964 of 2011 reiterates the submission of learned

counsel appearing in Cr. Misc. No. 8389 of 2011 but added that

the petitioner in Cr. Misc. No. 6964 of 2011 has no concern with

the affairs of family of the deceased.

Although learned Addl. P.P. opposed the prayer on the

ground that in course of postmortem examination, some injuries

were found on the person of the deceased but there is nothing

in the entire case diary to show this fact as to how the deceased

sustained above-said injury and so far as administering poison

to the deceased is concerned, there is no eye witness of the

above-said occurrence.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioners, namely, Raghuveer Bhagat (in Cr. Misc. No.

6964 of 2011) and Lalita Devi (in Cr. Misc. No. 8359 of 2011) be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) each with two sureties of the like amount each in

connection with Simri P.S. Case No. 138 of 2010 to the

satisfaction of Chief Judicial Magistrate, Darbhanga.

AKV/-                              (Hemant Kumar Srivastava,J.)