High Court Patna High Court - Orders

Laxman Sahni vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Laxman Sahni vs The State Of Bihar on 28 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22925 of 2011
                                      Laxman Sahni
                                          Versus
                                  The State Of Bihar
                                        -----------

2 28.7.2011 Heard learned counsel for the parties.

Attempt to commit rape is denied as made

false due to enmity in which also petitioner

remained in custody after his arrest on

8.4.2011, hence is allowed bail.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Chief Judicial Magistrate,

Motihari in Suguli P.S. Case No. 90/11.

AI                                                        ( Mandhata Singh, J.)