High Court Patna High Court - Orders

Md. Jabbar vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Md. Jabbar vs State Of Bihar on 16 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39396 of 2010
                                      MD. JABBAR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 16.3.2011 Heard learned counsel for the parties.

Intention if was to commit rape, on

alarm petitioner left the place that also is

denied, submitting false allegation due to land

dispute. Complainant is wife of petitioner’s

younger brother and now that difference is also

resolved.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner 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 Chief Judicial

Magistrate, Purnea in Complaint Case No. 2056 of

2009, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                         ( Mandhata Singh, J.)