High Court Patna High Court - Orders

Rajendra Mahto @ Rajendra Singh vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Rajendra Mahto @ Rajendra Singh vs The State Of Bihar on 24 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4012 of 2011
                       RAJENDRA MAHTO @ RAJENDRA SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 24.02.2011. Prayer for bail of the petitioner in a case under

section 376 I.P.C. was earlier refused by this Court vide order

dated 25.6.2010 with observation that the petitioner may renew

the prayer for bail after seven months.

Case of the petitioner is that the instant case has been

lodged on the 3rd day of offence without any explanation of delay.

It is further submitted that the instant case has been lodged in

retaliation to Bibhutipur Police Station Case No. 163 of 2006.

Petitioner is in custody since 29.3.2010.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Sub-divisional Judicial Magistrate,

Rosera, Samastipur in Complaint case vide CR No. 794 of 2006.

      Shashi.                             (Samarendra Pratap Singh, J.)