High Court Patna High Court - Orders

Ganga Sharma vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Ganga Sharma vs State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28075 of 2010
                                   GANGA SHARMA
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 15.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Informant, married lady, fell in love of petitioner’s

brother-in-law, Sanjeev Sharma had sexual relation who lastly

refused her. The informant appears bold enough to give shape of her

immoral act to have sympathy of society and law making allegation

against this petitioner who opposes the relation according to his

learned counsel to save his sister, wife of Sanjeev Sharma fixing any

liability for the alleged act refusal of anticipatory bail cannot be

justified.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Mojahidpur (Babarganj) P.S. Case No. 66 of 2010,

above named petitioner shall be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of C.J.M., Bhagalpur subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)