High Court Patna High Court - Orders

Md.Parwej vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Md.Parwej vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25496 of 2008
                                         MD.PARWEJ
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 9.7.2008 None appears for the petitioner.

Petitioner is in custody since 23.2.2008. Allegation is that

while the daughter of the informant was sleeping in the house,

petitioner entered inside and attempted to violate her.

The contention in the lower court was that the informant

wanted to get the prosecutrix married to the petitioner and refusal

resulted in the false implication of the petitioner.

The Court is not ready to concede the contention but

considering it is a case under sections 376 and 511 of the Indian Penal

Code let petitioner namely Md. Parwej be released on bail on

furnishing bail bond of Rs.10,000/-(Ten thousand) with two sureties

of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Bhagalpur, in connection with Shahkund P.S. case no.137

of 2007 (G.R. case no.2285 of 2007).

          sudip                            ( Dharnidhar Jha, J )