IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31485 of 2010
KANHAYA SINGH SON OF RAMNIHORA SINGH, R/O
VILLAGE- NAULA, P.S.- BHAGWANPUR, DISTRICT- BEGUSARAI
Versus
STATE OF BIHAR
-----------
2 25/08/2010 Heard Mr. Subhash Pandey learned counsel
for the petitioner and learned APP for the State.
The petitioner is sole named accused of a case
registered under Sections 376/511 of the Indian Penal
Code in which it has been alleged that on 23.6.2010 the
petitioner finding the informant alone in her house tried
to outrage her modesty.
Submission is that the offence at best will
come under Section 354 of the Indian Penal Code and
there is no explanation as to why the allegation of
23.6.2010 was brought to notice on 1.7.2010.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned C.J.M./concerned Court,
Begusarai in connection with Bhagwanpur P.S. Case
No. 84 of 2010.
(Shyam Kishore Sharma, J.)
avin