High Court Patna High Court - Orders

Md.Hazrat vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Md.Hazrat vs State Of Bihar on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.40590 of 2010
                 MD.HAZRAT, S/o Md. Majnum alias Md. Majnu, R/o Vill.+P.S.-
                      Garhapura, District - Begusarai
                                              Versus
                                     STATE OF BIHAR
                                            -----------

3 11.03.2011 Heard learned counsel for the petitioner and Sri A.M.P.

Mehta, learned Additional Public Prosecutor.

The petitioner, who is in custody in Garhapura P.S. Case

No. 50 of 2010, for the offence under Section 376 of the Indian Penal

Code, has prayed for grant of bail.

Learned counsel for the petitioner submits that though in the

F.I.R. the informant had alleged that she was raped by the petitioner,

medical examination report does not support the allegation. It was

further submitted that there is no consistency in the statement of persons

who were examined under Section 161 of the Code of Criminal

Procedure during investigation.

Learned Additional Public Prosecutor, though has opposed

the prayer for bail but he does not dispute that there is inconsistency in

the statement.

In view of the facts and circumstances, let the petitioner,

Md. Hazrat, be enlarged on bail on furnishing bail bond of Rs. 10,000/-

(Rupees ten thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Begusarai, in

connection with Garhapura P.S. Case No. 50 of 2010.

(Rakesh Kumar, J.)

Praful