IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32362 of 2011
Mahesh Das, S/O-Late Deoki Rai
Versus
The State Of Bihar
-----------
02 18.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is an accused in Sakra P.S. Case No. 250 of
2009 registered under Sections 377/511 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner
submits that petitioner is the head priest of temple and he has been
falsely implicated in this case by the person who wants to capture the
property of that temple.
From the first information report, it appears that
petitioner attempted to commit unnatural offence upon the informant
and when he refused, petitioner assaulted the informant with fists and
slaps.
Under the facts and circumstances of the case, let the
petitioner above named be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Muzaffarpur in
connection with Sakra P.S. Case No. 250 of 2009.
SHAHZAD ( Rajendra Kumar Mishra, J.)