IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21865 of 2011
Ashok Singh
Versus
The State Of Bihar
--------
02/ 03.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 16.12.2010 in a case
registered under section 376 of the IPC.
From perusal of the first information report it appears that
informant was a consenting party and in medical examination, she
has been found aged about between 17 to 19 years. Moreover, in
course of investigation, some witnesses have stated that informant
has lodged this case against the petitioner to fetch money from him
as well as his other family members.
Taking into consideration above stated facts and
circumstances as well as submissions of the parties, let the
petitioner, Ashok Singh, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Vaishali at Hajipur
in Rajapakar (Baranti O.P.) P.S. Case no. 147/2010.
shahid (Hemant Kumar Srivastava,J)