IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33581 of 2010
Md.Arshad Ali @ Mulha @ Md.Arshad, son of Abdul Kyum
Versus
THE STATE OF BIHAR
-----------
06.12.2010 Heard learned counsel for the petitioner as
well as learned P.P. for State.
Petitioner, namely, Md.Arshad Ali @ Mulha
@ Md.Arshad seeks his bail in connection with Bheja
P.S. Case No. 60 of 2009, registered under Sections
341, 342, 376 and 379/34 of the I.P.C.
Allegedly, petitioner committed rape on victim
on 20.07.2009, and thereafter, the First Information
Report was lodged on 24.07.2009.
It is pointed out by learned counsel for
petitioner that during course of investigation some
witnesses have stated about the love affairs of the
petitioner with victim girl. He specifically pointed out
Paragraph 8 of the Case Diary in which one witness has
claimed to have seen the petitioner and victim girl in
objectionable condition.
Considering the aforesaid facts and
-2-
circumstances as well as submission of the parties,
above named petitioner, is directed to be released on
bail on furnishing bail bonds of Rs. 10,000/ with two
sureties of the like amount each to the satisfaction of
learned Additional Chief Judicial Magistrate,
Jhanjharpur, District – Madhubani in connection with
Bheja P.S. Case No. 60 of 2009.
( Hemant Kumar Srivastava, J.)
Ashwini/-