IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21333 of 2008
KEDAR YADAV
Versus
THE STATE OF BIHAR
-----------
3. 7.7.2008 Heard.
The case is under section 376 of the Indian Penal Code and
the allegation is of committing rape upon the prosecutrix. The
attention of the Court has been drawn towards Annexures-3 and 3/1,
which are sale deeds dated 18.10.2006 and 15.9.2005, by which the
petitioner and the prosecutrix purchased the same piece of land from
Aklu Tanti and the wife of Aklu Tanti respectively.
The contention is that on account of arising out of the two
sale deeds, a false case has been lodged so as to exerting regular
pressure upon the petitioner to abondone the land in favour of the
prosecutrix.
Regard being had to the facts of the case and the contention
supported by the document, let petitioner namely Kedar Yadav be
released on bail on furnishing bail bond of Rs.10,000/-(Ten thousand)
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Khagaria, in connection with Allouli P.S.
case no.159 of 2007( G.R. no.1722 of 2007).
sudip ( Dharnidhar Jha, J )