IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7879 of 2011
RAJEEV KUMAR
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 18.3.2011 Heard.
The case is under sections 498A and 406 of IPC
initiated on the petition of complaint bearing number 1621 C of
2010. The allegations are coming from the wife of the petitioner
that he used to come in drunken state and used to assault her
even when she was carrying a child in her womb besides he had
married another girl Nitu Devi on 7.5.2010. There is, of course,
an allegation indicating that kerosene oil was also poured on the
body of the complainant, however, she was saved any how but
other allegations which appeared, are that she was being ill
treated and tortured only because the demands for certain
articles were not fulfilled.
The contention was that the petitioner was a labourer
and was not enjoying the status as to placing the demands for
television, refrigerator etc. It was further contended that the
petitioner was ready to take back the lady to his family fold. The
court was requested to issue notice to the lady.
It was quite not possible to carry out the proceedings
of conciliation in a matter like the present one. Allegations are
coming from the complainant and most intriguing allegation is
that the petitioner being husband, in a drunken state, used to
2
beat the complainant, considering which, prayer for bail is
rejected.
The petition is accordingly dismissed.
Anil/ ( Dharnidhar Jha, J.)