Patna High Court Cr.Misc. No.38630 of 2010 (6) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38630 of 2010
======================================================
Hirday Kamat @ Durgesh Kamat
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
6 02-09-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Alleged rape is committed after using force rather
causing assault to the victim leading to an offence under Section
307 of I.P.C. but as submitted she has been found 17 years old
with no injury on private part nor any sign of rape and petitioner
remained in custody since 06.07.2010.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of C.J.M.,
Madhubani in connection with Rahika P.S. Case No. 109 of 2010
and G.R. No.1611 of 2010.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-