IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19322 of 2010
Amit Kumar Singh, son of Yogendra Singh, resident of
Village- Barawna, P.S. Chainpur, District- Kaimur,
Current address- Bhabua Ward No. 3, South From
Co-operative Bank, P.S. Bhabua, District-Kaimur (Bhabua).
....Petitioner.
Versus
The State of Bihar ............................Opposite Party.
-----------
3. 07. 07. 2010. Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Complaint Case No. 180 of 2010, registered under Sections
354, 379, 323 and 504 of the Indian Penal Code.
The petitioner is alleged to have misbehaved with the
complainant with intention to rape, assaulted and snatched her
ornaments. Cognizance has been taken under Section 354 I.P.C.
instead of 376/511 of I.P.C.
Submission of the learned counsel for the petitioner is
that allegation of theft is superfluous and dispute is there in between
the parties regarding land, even then bail is refused appears non-
application of mind by the learned Sessions Judge.
In the facts and circumstances of the case, the above
named petitioner, in the event of his arrest or surrender within a
period of one month from today, shall 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 the Chief
Judicial Magistrate, Kaimur at Bhabua, in connection with
Complaint Case No. 180/2010, subject to the conditions as laid
down under Section 438 (2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)