High Court Patna High Court - Orders

Sunny Kumar @ Pappu Kumar vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Sunny Kumar @ Pappu Kumar vs The State Of Bihar on 23 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.15978 of 2011
                                 Sunny Kumar @ Pappu Kumar
                                                Versus
                                         The State Of Bihar
                                              -----------

02/ 23.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Allegedly, the petitioner removed Salwar of the informant

with intent to commit rape.

Admittedly, alleged occurrence took place on 19.2.2011

whereas written report was given on 2.3.2011.

The contention of the learned counsel for the petitioner is

that the present case has been brought by the informant at the behest

of her father with whom petitioner has some inimical terms on

account of distribution of crops. It is further contended by him that

even the prosecution story is assumed to be true, then also, at best, it is

case of under section 354 of the IPC.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Sunny Kumar @ Pappu

Kumar, be released on bail on furnishing bail bonds of Rs 10,000/-

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

divisional Judicial Magistrate, Sherghati, Gaya in Dobhi P.S. Case no.

58/2011.

shahid                                              (Hemant Kumar Srivastava,J)