IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26784 of 2011
Md. Lalo S/o Late Nabibaksh,R/o Village-Govindpur,
(Hapur) P.S. Barauni (Refinery), District-Begusarai.
--Petitioner
Versus
The State Of Bihar --Opp.party
2 05.09.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner is one of the named accused in
this case with allegation of making of unsuccessful
attempt to commit sexual assault with the
informant. Submission is that there is land
dispute between the parties and also by way of
counter version there is Barauni (Refinery) P.S.
Case no. 52 of 2011 . Moreover, further
submission is that except this allegation there is no
allegation against the petitioner to assault anyone
of the other side in a free fight.
Considering the facts and circumstances,
the petitioner, in the event of arrest or surrender
2
within four weeks from today, is directed to be
enlarged on bail on furnishing bonds of Rs.
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Chief Judicial Magistrate, Begusarai, in Barauni
(Refinery) P.S. Case no. 54 of 2011, subject to the
conditions laid down in Section 438 (2) of the Code
of Criminal Procedure with additional condition
that the petitioner shall remain present before the
court below on each and every date till disposal of
the case. If the petitioner fails to remain present
on two consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be canceled.
( Akhilesh Chandra, J.)
AAhmad