High Court Patna High Court - Orders

Narayan Yadav vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Narayan Yadav vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1717 of 2011
                             PRAYAG SHARMA & ANR.
                                          Versus
                               THE STATE OF BIHAR
                                            with
                              Cr.Misc. No.1720 of 2011
                                  NARAYAN YADAV
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 14.02.2011 The petitioners are apprehending their

arrest in a case registered under Sections 376,

379, 341, 323 and 504 of the Indian Penal

Code.

It is alleged that Narayan Yadav

established physical relation with victim on

10.03.2009 whereas other accused persons

assaulted the victim and snatched her

ornaments and wrist watch.

It is submitted by learned counsel for

the petitioners that occurrence is of 10.03.2009

whereas complaint was made on 21.03.2009

and the complaint does not show that any

medical examination of the victim was done.

Moreover, the petitioners’ side lodged a case

against the husband of the complainant on

17.03.2009.

2

Considering the case lodged from the

petitioner’s side prior to the present case and

unexplained delay in lodging the complaint

case, let the petitioners, namely, 1. Prayag

Sharma, 2. Jhalli Yadav @ Jhallo Yadav and 3.

Narayan Yadav, be released on anticipatory

bail, in the event of their arrest or surrender

before the learned Court below within a period

of 12 weeks from today, on furnishing bail bond

of Rs. 10,000/- (ten thousand) each with two

sureties of the like amount each to the

satisfaction of the learned Chief Judicial

Magistrate, Supaul, in connection with

Complaint Case No. 281(C) of 2009.

Bhardwaj ( Dinesh Kumar Singh,J.)