High Court Patna High Court - Orders

Pappu Rai vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Pappu Rai vs The State Of Bihar on 16 November, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.34538 of 2011
                     Pappu Rai, Son of Sri Ram Nath Rai, Resident of Village-Gutpa, P.S.-
                     Agrer (Sasaram), District-Rohtas.
                                                                               .....Petitioner.
                                                         Versus
                     The State of Bihar                                        .....Opposite Party.
                     For the Petitioner    : Mrs. Babita Kumari, Advocate.
                     For the State         : APP.
                                            ----------------------------------

02/ 16.11.2011 Heard learned Counsel for the petitioner and learned

Counsel for the State.

The petitioner seeks bail in a case which has been

registered under Sections 376, 379, 342/34 of the Indian Penal

Code. Two persons are named as accused. Allegation against the

petitioner is that he assisted another accused Bablu Rai who raped

the informant.

It has been submitted that even according the

allegation the petitioner is not the person who has committed rape.

Considering the facts and circumstances of the case,

the above named petitioner is directed to 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 learned Chief

Judicial Magistrate/court concerned, Rohtas at Sasaram in

connection with Sasaram (Agrer) P.S. Case No. 454 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-