High Court Patna High Court - Orders

Dhanna Pandit vs The State Of Bihar on 11 July, 2008

Patna High Court – Orders
Dhanna Pandit vs The State Of Bihar on 11 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23835 of 2008
                                     DHANNA PANDIT
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 11.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections 342,

376,511,326,307,147,148,149 and 34 of the Indian Penal Code and

Section 27 of the Arms Act.

It is alleged that named accused persons in the First

Information Report surrounded the informant and wanted to rape her.

She protested and it is further alleged that this petitioner is said to

have fired hiting her on the left waist. The injury report supports the

aforesaid allegation.

It has been submitted that the charge sheet has not been

submitted for offence under Section 376 and 511 of the Indian Penal

Code. The petitioner has remained in custody since 30.6.2007.

The S.P. found that the case of rape is not true against this

petitioner and two others.

Be that as it may, the petitioner Dhanna Pandit is directed to

be released on bail on furnishing bail bond of Rs. 10,000/-(Ten

Thousand) with two sureties of the like amount each to the satisfaction

of the A.D.J., F. T. C. IVth, Banka in connection with Belhar P. S.

Case No.50 of 2005 giving rise to Sessions Trial No. 1245 of 2007.

            U.K.                                                    (Sheema Ali Khan,J)
 -2-