IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3281 of 2011
HARIOM RAM
Versus
THE STATE OF BIHAR
-----------
02. 11.03.2011 Petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 376/ 511 of the I.P.C.
The accusation is that the petitioner tried
to establish physical relationship with the
complainant.
It is submitted by learned counsel for the
petitioner that prior to the present complaint the
cousin of the petitioner lodged a complaint case
against the husband of the complainant, hence as
a retaliatory measure the present complaint has
been filed. It is further submitted that complainant
has subsequently retracted from her initial version
and filed a petition before the learned Court below.
Considering the aforesaid facts, let the
petitioner namely Hari Om Ram, in the event of his
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of Chief
Judicial Magistrate, Begusarai in connection with
Complaint Case No. 2454C of 2009.
Shageer (Dinesh Kumar Singh, J)