High Court Patna High Court - Orders

Ajay Kumar vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Ajay Kumar vs The State Of Bihar on 12 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.31569 of 2011
                     =============================================

Ajay Kumar
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================

2 12-10-2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Attempt if was there that is not followed by any

other violence rather victim was flung on bed and door of the room

was open by her in that case, petitioner remained in custody since

20.05.2011.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of C.J.M.,

Nalanda at Biharsharif in connection with Rajgir P.S. Case No. 98

of 2011.

Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-