High Court Patna High Court - Orders

Bhairo Razak vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Bhairo Razak vs The State Of Bihar on 5 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.24810 of 2011
                   Bhairo Razak, Son of Late Bansi Razak, Resident of Village Fathehpur,
                   P.S. Khaira, District-Jamui.
                                                                              .....Petitioner.
                                                        Versus
                   The State of Bihar                                         .....Opposite Party.
                   For the Petitioner               : Mr. Prabhat Ranjan Singh, Advocate.
                   For the State                    : APP.
                                           ----------------------------------

02/ 05.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

Initially two persons were roped in

as accused in a Complaint Case under Section

376 of the Indian Penal Code with identical

allegation that both raped the complainant.

One of the accused was put on trial before

the First Additional Sessions Judge, Jamui

and he has been acquitted vide judgment dated

25th of February, 2008 in Sessions Trial No.

343 of 2007.

Considering the fact that one of

the accused has been acquitted, the above

named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like
2

amount each to the satisfaction of the

learned 1st Additional Sessions Judge/court

concerned, Jamui in connection with Sessions

Trial No. 211 of 2011 arising out of

Complaint Case No. 52 C of 2003.

(Shyam Kishore Sharma, J.)
kksinha/-