High Court Patna High Court - Orders

Md.Arshad Ali @ Mulha @ Md.Arshad vs The State Of Bihar on 6 December, 2010

Patna High Court – Orders
Md.Arshad Ali @ Mulha @ Md.Arshad vs The State Of Bihar on 6 December, 2010
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 Cr.Misc. No.33581 of 2010
   Md.Arshad Ali @ Mulha @ Md.Arshad, son of Abdul Kyum
                           Versus
                  THE STATE OF BIHAR
                          -----------

06.12.2010 Heard learned counsel for the petitioner as

well as learned P.P. for State.

Petitioner, namely, Md.Arshad Ali @ Mulha

@ Md.Arshad seeks his bail in connection with Bheja

P.S. Case No. 60 of 2009, registered under Sections

341, 342, 376 and 379/34 of the I.P.C.

Allegedly, petitioner committed rape on victim

on 20.07.2009, and thereafter, the First Information

Report was lodged on 24.07.2009.

It is pointed out by learned counsel for

petitioner that during course of investigation some

witnesses have stated about the love affairs of the

petitioner with victim girl. He specifically pointed out

Paragraph 8 of the Case Diary in which one witness has

claimed to have seen the petitioner and victim girl in

objectionable condition.

Considering the aforesaid facts and
-2-

circumstances as well as submission of the parties,

above named petitioner, is directed to be released on

bail on furnishing bail bonds of Rs. 10,000/ with two

sureties of the like amount each to the satisfaction of

learned Additional Chief Judicial Magistrate,

Jhanjharpur, District – Madhubani in connection with

Bheja P.S. Case No. 60 of 2009.

( Hemant Kumar Srivastava, J.)
Ashwini/-