IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16386 of 2011
Asfaque
Versus
The State Of Bihar
-------
04 25.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
8.12.2010 in a case registered under sections 376 and 120B of
the Indian Penal Code.
The allegation against the petitioner is that petitioner
committed rape on the informant on 4.5.2010.
Admittedly, victim was medically examined on
13.5.2010 and she was found pregnant at the time of her medical
examination.
The contention of learned counsel for the petitioner is
that victim is lady of questionable character and, as a matter of
fact, victim as well as her parents pressurized the petitioner to
marry with the victim girl and when the petitioner refused the
present case has been lodged.
Considering the facts and circumstances as well as
submissions of the parties, let the petitioner, Asfaque, be released
on bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)
with two sureties of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Kishanganj in connection with
Thakurganj(Kurlikot) P.S. Case No. 109 of 2010.
Shahid (Hemant Kumar Srivastava, J)