IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.53338 of 2007
BINDESHWAR BHAGAT
Versus
STATE OF BIHAR
-----------
4. 7.7.2008 Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 363
and 366(A) of the Indian Penal Code.
The lady Kiran Devi was recovered and in her statement
under Section 164 of the Code of Criminal Procedure she has stated
that this petitioner alongwith Umesh Bhagat and Rajeev Bhagat had
come to her house and told her mother that her husband was unwell
then her mother allowed the victim to go with them. Thereafter Umesh
Bhagat kept the lady in his custody for 4-5 months and assaulted
her.
Learned counsel for the petitioner submits that so far as this
petitioner is concerned, there is no specific allegation against him. The
specific allegation of assault and illegally detaining the victim lady is
against Umesh Bhagat. The petitioner is in custody for one year.
Considering the period of custody, the petitioner
Bindeshwar Bhagat is directed to 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 the C.J.M., Muzaffarpur in
connection with Ahiyapur P.S. Case No. 199 of 2007.
U.K. (Sheema Ali Khan,J)
-2-