High Court Jharkhand High Court

Imteyaz Khalifa vs State Of Jharkhand on 18 November, 2011

Jharkhand High Court
Imteyaz Khalifa vs State Of Jharkhand on 18 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 7738 of 2011

          Imteyaz Khalifa             .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party

          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner     :Mr. Swami Nath Prasad Roy
          For the State          :A. P.P.

                             -----
2/18.11.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 452,
376, 511, 504, 506 of the Indian Penal Code, in connection with Kandi P.S.
Case No. 40 of 2011, corresponding to G.R. Case No. 1080 of 2011.

From the FIR, it appears that the petitioner had attempted to commit
rape upon the daughter of the informant. It is apparant from the FIR that
rape was not actually committed.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Imteyaz Khalifa is directed to
be released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
learned Chief Judicial Magistrate, Garhwa in connection with Kandi P.S. Case
No. 40 of 2011, corresponding to G.R. Case No. 1080 of 2011.

(H. C. Mishra, J)
Umesh/-