IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45353 of 2008
1. Raju Kumar.
2. Ranjan Kumar.
Both are sons of Tapeshwar Sao, Resident of Village Imamganj, PS Paliganj, District Patna ---
Petitioners.
Versus
State Of Bihar ---- Opposite Party
-----------
2 4.8.2011 Heard learned counsel for the petitioners and the counsel
appearing on behalf of the State.
The petitioners are aggrieved by the order of cognizance
dated 23.5.2007, passed in Paliganj P.S. Case No. 39 of 2007.
Learned counsel for the petitioners submits that the
statement of the deceased victim lady was taken in the Apolo Burn
Hospital which indicates that her husband had brought her to the
hospital for treatment and there was no foul play involved, inasmuch
as she received the burn injury due to cooking on a Kerosine stove. It
is further submitted that the First Information Report was instituted
after one month of the occurrence. The petitioners have also enclosed
the treatment charge to indicate his bona fides.
All these aspects of the matter will be considered at the
appropriate stage of the case. As far as, order taking cognizance is
concerned, this Court does not find any illegality in the order
impugned.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)