IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24810 of 2011
Bhairo Razak, Son of Late Bansi Razak, Resident of Village Fathehpur,
P.S. Khaira, District-Jamui.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Prabhat Ranjan Singh, Advocate.
For the State : APP.
----------------------------------
02/ 05.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
Initially two persons were roped in
as accused in a Complaint Case under Section
376 of the Indian Penal Code with identical
allegation that both raped the complainant.
One of the accused was put on trial before
the First Additional Sessions Judge, Jamui
and he has been acquitted vide judgment dated
25th of February, 2008 in Sessions Trial No.
343 of 2007.
Considering the fact that one of
the accused has been acquitted, the above
named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned 1st Additional Sessions Judge/court
concerned, Jamui in connection with Sessions
Trial No. 211 of 2011 arising out of
Complaint Case No. 52 C of 2003.
(Shyam Kishore Sharma, J.)
kksinha/-