IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17706 of 2010
UPENDRA CHAUPAL son of late Darshan Chaupal @ Dashna Chaupal @
Dashrath Chaupal, resident of vill.-Balath P.S. Biraul, Distt.-Darbhanga--------Petitioner.
Versus
STATE OF BIHAR .
-----------
3. 23.6.2010 Heard Learned counsel for the petitioner and the State.
Collective attempt is said to be made by this petitioner
including three others to commit rape. Rest three are on bail. As such,
petitioner is also allowed anticipatory bail.
In the facts and circumstances of the case, in the event of
arrest or surrender within a period of one month from the date of
receipt/production of a copy of this order, 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
the Judicial Magistrate, Ist Class, Biraul at Benipur, Distt.-Darbhanga,
in connection with Complaint Case no.564 of 2009 ,subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Sudip ( Mandhata Singh,J )