IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4270 of 2010
Modi @ Motilal Kumar Mehta @ Motilal Mehta... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. P.K. Sahay
For the State: Mr. T.N. Verma , APP
3/28.02.2011
: Anticipatory bail application filed by petitioner Modi @
Motilal Kumar Mehta @ Motilal Mehta is moved by Sri. P.K. Sahay and
opposed by Sri. T.N. Verma, learned Additional P.P.
From perusal of FIR, I find that the prosecutrix has
consented for alleged sexual intercourse with petitioner.
Considering the aforesaid facts and circumstance, I allow
this application and direct the petitioner to surrender in the court
below by 10.03.2011 and in that event the court below is directed to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Hazaribagh in
connection with Sadar Mahila P.S. Case No. 15 of 2010 ( G.R. No. 2072
of 2010), subject to the condition as laid down under section 438(2) of
the Cr.P.C.
( Prashant Kumar,J.)
Sharda/-
2