IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33274 of 2011
Rahul Kumar @ Guddu Singh
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
290, 294/34 of the Indian Penal Code and
Sections 3, 4 and 7 of Immoral
Traffic(Prevention)Act.
It is alleged that restaurant of the
petitioner was raided where some unused and
used contraceptives, cash and mobiles were
recovered.
It is submitted by the learned
counsel for the petitioner that the
accusation does not constitute any offence
under the Indian Penal Code and Immoral
Traffic(Prevention)Act. It is further
submitted that title suit is going on with
the landlord of premises where the
restaurant is situated.
From perusal of the records, it
appears that the police officer has
maliciously lodged the case.
Considering the aforesaid facts, let
2
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Kotwali P.S. Case No.359 of
2011 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Patna, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)