IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9330 of 2011
MD. CHHOTU
Versus
THE STATE OF BIHAR
-----------
2 31.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
Although, there is allegation of attempt to rape against
the petitioner, but submission of learned counsel for the petitioner is
that one Rabina Khatoon who happens to be relative of petitioner had
lodged Bakhiarpur P.S. Case No.31/2010 against the maternal
nephew of informant of this case on 18.12.2010 and the present case
has been filed by the informant in retaliation of the above stated
Bakhiarpur P.S. Case No.31/2010.
Taking into consideration the above stated submissions
as well as this aspect of the matter that the petitioner is languishing
in jail custody since 25.10.2010, let the petitioner, namely, Md.
Chhotu 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 Sri K.M. Sharan, Sessions Judge, F.T.C., Ist, Saharsa
in connection with S.T. No.40 of 2011 arising out of Bakhiarpur P.S.
Case No.271 of 2010.
(Hemant Kumar Srivastava, J.)
PN