High Court Patna High Court - Orders

Hirday Kamat @ Durgesh Kamat vs State Of Bihar on 2 September, 2011

Patna High Court – Orders
Hirday Kamat @ Durgesh Kamat vs State Of Bihar on 2 September, 2011
         Patna High Court Cr.Misc. No.38630 of 2010 (6) dt.02-09-2011




                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.38630 of 2010
                      ======================================================

Hirday Kamat @ Durgesh Kamat
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
6 02-09-2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Alleged rape is committed after using force rather

causing assault to the victim leading to an offence under Section

307 of I.P.C. but as submitted she has been found 17 years old

with no injury on private part nor any sign of rape and petitioner

remained in custody since 06.07.2010.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged 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.,

Madhubani in connection with Rahika P.S. Case No. 109 of 2010

and G.R. No.1611 of 2010.

(Mandhata Singh, J.)

Shailendra Bhushan
Prasad/-