IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33644 of 2010
MD. DULARE
Versus
STATE OF BIHAR
-----------
2 08.10.2010 Heard learned counsel appearing on behalf
of the petitioner and the learned counsel
appearing on behalf of the State.
Petitioner is in custody in connection
with Khodawandpur P.S. Case No.84 of 2009 for
the offence punishable under Sections 376, 420,
120(B), 380, 323, 504/34 of the Indian Penal
Code.
The present case arises out of Complaint
which was subsequently registered as an F.I.R.
under Section 156(3) of the Code of Criminal
Procedure.
Learned counsel for the petitioner with
reference to the petition placed at Annexure-2
of the application submits that the victim girl
herself has admitted that no such event has
taken place. He further submits that even
accepting allegation on face value no case
under Section 376 is made out against the
petitioner as it would be a case of consenting
relationship for the reason that the victim
girl is aged about 23 years.
2
Taking into consideration the
circumstances and the submissions of the
learned counsel, let the petitioner namely, Md.
Dulare, in the event of arrest or surrender
within four weeks from the date of
receipt/production of a copy of this order
before the Court below, 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 the Chief Judicial
Magistrate, Begusarai in connection with
Khodawandpur P.S. Case No.84 of 2009 subject to
the conditions stipulated in Section 438(2) of
Code of Criminal Procedure.
(Jyoti Saran, J.)
Bibhash