IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28287 of 2011
Sujit Kumar, Son of Jai Prakash Narayan, Resident of Village Parsurampur, PS Barahara
(Krishnagarh), District Bhojpur ---- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 23.8.2011 Petitioner is an accused in a case under Section 376 of the
Indian Penal Code.
The allegation against the petitioner is that he is said to
have raped the informant in broad day light at 11 a.m. The informant
was sleeping in her house built under the Indira Awas Scheme. Her
neighbour, the petitioner is said to have raped her.
Learned counsel for the petitioner submits that the
occurrence seems to be improbable as the father-in-law of the
informant was sleeping close by in the Palani of the house. There is
also previous enmity which would be apparent from Annexure-2.
Annexure-2 indicates that there was some dispute between the
informant regarding the animals destroying the vegetable field of the
petitioner.
Considering the fact that the petitioner has remained in
custody since 6.1.2009, I direct that he (Sujit Kumar) be released on
bail in connection with Sinha (Barahara) P.S. Case No. 184 of 2008,
Corresponding to Sessions Trial No. 203 of 2009 on furnishing bail
bond of rupees ten thousand with two sureties of the like amount each
to the satisfaction of the Fast Track Court No. III, Bhojpur at Arrah.
Sanjay (Sheema Ali Khan, J.)