IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36592 of 2011
Bhola Saw
Versus
The State Of Bihar
-----------
02/ 15.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 4.9.2011 in a case
registered under sections 376, 511, 354/34 of the IPC and sections
1(X)(XI) of the SC/ST Act.
Allegedly, petitioner caught hold of the informant with
intent to commit rape on her.
The contention of learned counsel for the petitioner is
that even if prosecution story is assumed to be true, then also, at
best, it is case of section 354 of the IPC.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioner, Bhola Saw, 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, Sheikhpura in Ariari
(Kasharh) P.S. Case no. 123/2011.
shahid (Hemant Kumar Srivastava,J)