IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27888 of 2011
Shashidhar Rai, S/O-Umi Rai
Versus
The State Of Bihar
-----------
02 08.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Allegedly, petitioner attempted to commit rape on the
informant but submission of learned counsel for the petitioner is that
on account of Panchayat election the petitioner has falsely been roped
in this case and, as a matter of fact, on the alleged date of occurrence
petitioner was badly beaten up by the prosecution party.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Saharsa in connection with Sour Bazar P.S. Case No. 149
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)