High Court Patna High Court - Orders

Prakash Pal @ Prakash Ram vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Prakash Pal @ Prakash Ram vs The State Of Bihar on 13 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23949 of 2011
                              Prakash Pal @ Prakash Ram
                                            Versus
                                   The State Of Bihar
                                ----------------------------------

4 13-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 12.02.2011 in a

case registered under Sections-376/34 of the Indian Penal

Code.

Allegedly, the petitioner alongwith one, Raj Kumar

Pal committed rape upon the informant but learned counsel for

the petitioner drew my attention towards this fact that the

informant and the petitioner had stayed in the room of one,

Munna Yadav whose statement has been recorded at

Paragraph-14 of the case diary.

Learned counsel for the petitioner submitted that

the aforesaid Munna Yadav has nowhere stated about the

story of rape as well as presence of above-said Raj Kumar

Pal. It is further contended by him that in medical examination,

no sign of rape has been found on the person of the informant

and furthermore, when the informant realized her fault, she

filed a petition before learned court below exonerating the

petitioner from this case.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Prakash Pal @ Prakash Ram be released
2

on bail on furnishing bail bonds of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Forbesganj P.S. Case No. 69 of 2010 to the satisfaction of

Chief Judicial Magistrate, Araria.

AKV/-                                    ( Hemant Kumar Srivastava,J.)