High Court Patna High Court - Orders

Mahesh Das vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Mahesh Das vs The State Of Bihar on 18 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32362 of 2011
                               Mahesh Das, S/O-Late Deoki Rai
                                            Versus
                                    The State Of Bihar
                                          -----------

02 18.10.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is an accused in Sakra P.S. Case No. 250 of

2009 registered under Sections 377/511 of the Indian Penal Code.

Learned counsel appearing on behalf of the petitioner

submits that petitioner is the head priest of temple and he has been

falsely implicated in this case by the person who wants to capture the

property of that temple.

From the first information report, it appears that

petitioner attempted to commit unnatural offence upon the informant

and when he refused, petitioner assaulted the informant with fists and

slaps.

Under the facts and circumstances of the case, let the

petitioner above named 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, Muzaffarpur in

connection with Sakra P.S. Case No. 250 of 2009.

     SHAHZAD                                  ( Rajendra Kumar Mishra, J.)