IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22925 of 2011
Laxman Sahni
Versus
The State Of Bihar
-----------
2 28.7.2011 Heard learned counsel for the parties.
Attempt to commit rape is denied as made
false due to enmity in which also petitioner
remained in custody after his arrest on
8.4.2011, hence is allowed bail.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Motihari in Suguli P.S. Case No. 90/11.
AI ( Mandhata Singh, J.)