High Court Patna High Court - Orders

Md. Chhotu vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Md. Chhotu vs The State Of Bihar on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9330 of 2011
                                    MD. CHHOTU
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 31.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for State.

Although, there is allegation of attempt to rape against

the petitioner, but submission of learned counsel for the petitioner is

that one Rabina Khatoon who happens to be relative of petitioner had

lodged Bakhiarpur P.S. Case No.31/2010 against the maternal

nephew of informant of this case on 18.12.2010 and the present case

has been filed by the informant in retaliation of the above stated

Bakhiarpur P.S. Case No.31/2010.

Taking into consideration the above stated submissions

as well as this aspect of the matter that the petitioner is languishing

in jail custody since 25.10.2010, let the petitioner, namely, Md.

Chhotu 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 Sri K.M. Sharan, Sessions Judge, F.T.C., Ist, Saharsa

in connection with S.T. No.40 of 2011 arising out of Bakhiarpur P.S.

Case No.271 of 2010.

(Hemant Kumar Srivastava, J.)
PN