IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20262 of 2010
Tantan Kumar, son of Dispatch Vishwakarma, resident
of Village- Karpuri Nagar (Ramgradh) Jehanabad, P.S.
District-Jehanabad. ...............................Petitioner.
Versus
The State of Bihar. .........................Opposite Party.
-----------
2. 15. 06. 2010. Heard the parties.
In a criminal prosecution for offences under Sections
448, 376, 511 of the Indian Penal Code, the petitioner and his
mother Sheela Devi are alleged to have entered inside the house of
the informant and thereafter, there is allegation of attempting to
commit rape upon the informant.
It is submitted on behalf of the petitioner that manner of
occurrence as disclosed in the F.I.R. seems to be highly unbelievable
and admittedly offence of rape has not been committed. The
petitioner is in judicial custody since 05. 05. 2010.
In the facts and circumstances of the case, the above
named petitioner is directed to be released on bail in connection with
Jehanabad P.S. Case No. 237/2010, on furnishing bail bond of Rs.
10,000/- (Ten thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Jehanabad, subject
to condition;
(a) that one of the bailors must be Govt.
servant or close family member of the
petitioner, who will file an affidavit in
the court below showing his/her
relationship with the petitioner.
m.p. ( Birendra Prasad Verma, J.)