IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32895 of 2011
Chunchun Kumar, son of Awadhesh Singh, resident of village - Baraitha,
P.S. Katra, Distt. - Muzaffarpur.
------------ Petitioner.
Versus
The State of Bihar ----Opposite Party
*********
02. 20.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Katra P.S. Case No. 112/2010 for
offences under Sections 376/511 of the Indian Penal
Code, is solitary named accused in this case with
allegation of making an unsuccessful attempt to
commit rape upon informant’s daughter after dragging
her towards some secret place. Further submission is
that parties have amicably settled the dispute and
accordingly petition for compromise has been filed.
Considering the facts and circumstances of
the case, in the event of informant and victim both
appearing before the court below supporting the
contents with their free-will and consent without any
coercion and informant also stood as one of the bailors,
and in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur, in connection with Katra P.S.
Case No. 112/2010, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly till
disposal of the case, in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)