High Court Patna High Court - Orders

Asfaque vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Asfaque vs The State Of Bihar on 25 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.16386 of 2011
                                              Asfaque
                                               Versus
                                        The State Of Bihar
                                              -------

04 25.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

8.12.2010 in a case registered under sections 376 and 120B of

the Indian Penal Code.

The allegation against the petitioner is that petitioner

committed rape on the informant on 4.5.2010.

Admittedly, victim was medically examined on

13.5.2010 and she was found pregnant at the time of her medical

examination.

The contention of learned counsel for the petitioner is

that victim is lady of questionable character and, as a matter of

fact, victim as well as her parents pressurized the petitioner to

marry with the victim girl and when the petitioner refused the

present case has been lodged.

Considering the facts and circumstances as well as

submissions of the parties, let the petitioner, Asfaque, be released

on bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)

with two sureties of the like amount each to the satisfaction of

the Chief Judicial Magistrate, Kishanganj in connection with

Thakurganj(Kurlikot) P.S. Case No. 109 of 2010.

     Shahid                           (Hemant Kumar Srivastava, J)