IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37558 of 2011
Brajesh Singh @ Vikky Singh, S/o Chandrashekhar Singh.
Versus
The State Of Bihar
-----------
2 16.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case registered for the
offence under Sections 366A, 376, and 379 of the Indian Penal
Code.
It is submitted that though the alleged occurrence is
said to have taken place on 29.05.2009 the complaint was filed
on 07.07.2009 which was referred to the police pursuant to
which the present first information report was registered on
07.08.2009. No reasonable explanation has been given for the
delay in institution of the complaint. The story given in the
complaint suggests that the daughter of the complainant was a
consenting party.
Considering the facts and circumstances of the case,
the petitioner named above is directed to 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, Gopalganj in connection with Baikunthpur
P.S. Case No. 112 of 2009.
(Ashwani Kumar Singh, J.)
Md. Ibrarul