High Court Patna High Court - Orders

Mohammad Afroz Ahman Khan @ Afroz … vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Mohammad Afroz Ahman Khan @ Afroz … vs The State Of Bihar on 1 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20544 of 2011
                     Mohammad Afroz Ahman Khan @ Afroz Ahmad Khan,
                     son of jamaluddin khan Resident of nekhas Chowk, Andar
                     Oila, P.S. Hajipur District-Vaishali.
                                               Versus
                                     The State Of Bihar .
                                            -----------

02. 01.07.2011 Heard learned counsel for the petitioner and the

learned counsel for the State.

The petitioner seeks bail in connection with

Jakkanpur Police Station Case No. 50 of 2011

registered under Sections 341/323/354/366 and 511 of

the Indian Penal Code.

Learned counsel on behalf of the petitioner

submits that the friendly relationship developed in

between the petitioner and the informant during the

course of their job and the petitioner used to visit at the

house of informant and also known to her family

members. Since the petitioner is bachelor so the

informant with the consent of her family members

began to pressing him to marry with her for which the

petitioner expressed his inability so the informant and

her family members became annoyed and petitioner has

been implicated falsely in this case and he is behind the
2

bar since 15.02.2011.

In the facts and circumstances of the case, let

the petitioner, above named, be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction

of the learned Chief Judicial Magistrate Patna in

connection with Jakkanpur P.S. Case No. 50 of 2011.

Devendra/ ( Rajendra Kumar Mishra, J. )