High Court Patna High Court - Orders

Ghuran Khan @ Upendra Khan vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Ghuran Khan @ Upendra Khan vs The State Of Bihar on 7 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21525 of 2008
                    GHURAN KHAN @ UPENDRA KHAN
                               Versus
                         THE STATE OF BIHAR
                                 -----------

3. 07.7.2008 Petitioner apprehends his arrest in Complaint

Case No.544 ©/2005 in which cognizance has been taken

under Section 376/34 of the Indian Penal Code and

prays for grant of anticipatory bail.

Mr.Pramod Mishra appearing on behalf of the

petitioner draws my attention to the petition of

complaint and submits that the complainant is a grown-

up lady having daughter of marriageable age and seems

to be the consenting party.

Mr.Amitesh Kumar, Additional Public Prosecutor

appears for the State.

Having heard learned counsel for the party and

taking into consideration the facts and circumstances

of the case, I allow this application and direct that

in the event of arrest/surrender within four weeks,

petitioner, named above, be enlarged on bail on

furnishing personal bond of Rs. 10,000/ (ten thousand)

with two sureties of the like amount each to the

satisfaction of Shri S.K.Mishra, Judicial Magistrate,

Ist Class, Saharsa in Complaint Case No.544 © of 2005.

(C.K.Prasad)

ahk