High Court Patna High Court - Orders

Bhola Saw vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Bhola Saw vs The State Of Bihar on 15 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.36592 of 2011
                                        Bhola Saw
                                           Versus
                                    The State Of Bihar
                                          -----------

02/ 15.11.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 4.9.2011 in a case

registered under sections 376, 511, 354/34 of the IPC and sections

1(X)(XI) of the SC/ST Act.

Allegedly, petitioner caught hold of the informant with

intent to commit rape on her.

The contention of learned counsel for the petitioner is

that even if prosecution story is assumed to be true, then also, at

best, it is case of section 354 of the IPC.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the

petitioner, Bhola Saw, be released on bail on furnishing bail bonds

of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Sheikhpura in Ariari

(Kasharh) P.S. Case no. 123/2011.

      shahid                                        (Hemant Kumar Srivastava,J)