IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1342 of 2011
CHITRANJAN SINGH
Versus
THE STATE OF BIHAR
-----------
2 22.02.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner seeks bail in connection with Hathauri
P.S. Case No. 156 of 2010 registered under sections-
376/511 of the Indian Penal Code.
Although there is allegation against the petitioner
that he attempted to commit rape upon the informant but
submission of learned counsel for the petitioner is that the
petitioner has falsely been implicated in this case on account
of business rivalry and the petitioner is languishing in jail
custody since 22.09.2010.
Considering the facts and circumstances of the
case as well as submissions of the parties, the petitioner,
namely, Chitranjan Singh is directed to be released on bail
on furnishing bail bond of Rs 10,000/- (ten thousand) each
with two sureties of the like amount each in connection with
Hathauri P.S. Case No. 156 of 2010 to the satisfaction of
Chief Judicial Magistrate, Muzaffarpur.
AKV/- ( Hemant Kumar Srivastava,J.)