IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28075 of 2010
GANGA SHARMA
Versus
STATE OF BIHAR
------
2/ 15.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Informant, married lady, fell in love of petitioner’s
brother-in-law, Sanjeev Sharma had sexual relation who lastly
refused her. The informant appears bold enough to give shape of her
immoral act to have sympathy of society and law making allegation
against this petitioner who opposes the relation according to his
learned counsel to save his sister, wife of Sanjeev Sharma fixing any
liability for the alleged act refusal of anticipatory bail cannot be
justified.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Mojahidpur (Babarganj) P.S. Case No. 66 of 2010,
above named petitioner shall 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 C.J.M., Bhagalpur subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)