High Court Patna High Court - Orders

Akhilesh Rai & Ors. vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Akhilesh Rai & Ors. vs The State Of Bihar on 13 October, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.34127 of 2011
                          Akhilesh Rai & Ors.
                                 Versus
                           The State Of Bihar
                                -----------

02. 13.10.2011 Petitioners are apprehending their arrest in a

case registered under Sections 341, 323, 313, 307, 448,

504 of the I.P.C.

It is alleged that petitioner Nos. 1 and 2

assaulted on the abdomen of the informant resulted in

the termination of the pregnancy whereas the assault is

also alleged against other accused persons.

It is submitted by learned counsel for the

petitioners that petitioners’ side earlier lodged

Sarairanjan P.S. Case No. 21 of 2011 under Sections

302/34 of the I.P.C. on 11.03.2011 against the

informant’s side then the present case has been lodged

on 22.04.2011. The injury report does not suggest any

external injury on the informant or the termination of

pregnancy as alleged by the informant.

Considering the aforesaid facts, let the

petitioners namely 1. Akhilesh Rai 2. Rajesh Rai 3.

Ramesh Rai 4. Binod Kumar @ Binod Rai 5. Pramod Rai

6. Ram Chandra Rai 7. Devi Lal Rai 8. Biru Lal Rai @

Biru Rai 9. Ram Pravesh Rai, in the event of their arrest

or surrender before learned Court below within a period
of 12 weeks from today, be released on anticipatory bail

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

each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Samastipur in

connection with Sarairanjan P.S. Case No. 46 of 2011.

(Dinesh Kumar Singh, J)
Shageer