IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20544 of 2011
Mohammad Afroz Ahman Khan @ Afroz Ahmad Khan,
son of jamaluddin khan Resident of nekhas Chowk, Andar
Oila, P.S. Hajipur District-Vaishali.
Versus
The State Of Bihar .
-----------
02. 01.07.2011 Heard learned counsel for the petitioner and the
learned counsel for the State.
The petitioner seeks bail in connection with
Jakkanpur Police Station Case No. 50 of 2011
registered under Sections 341/323/354/366 and 511 of
the Indian Penal Code.
Learned counsel on behalf of the petitioner
submits that the friendly relationship developed in
between the petitioner and the informant during the
course of their job and the petitioner used to visit at the
house of informant and also known to her family
members. Since the petitioner is bachelor so the
informant with the consent of her family members
began to pressing him to marry with her for which the
petitioner expressed his inability so the informant and
her family members became annoyed and petitioner has
been implicated falsely in this case and he is behind the
2
bar since 15.02.2011.
In the facts and circumstances of the case, let
the petitioner, above named, 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 learned Chief Judicial Magistrate Patna in
connection with Jakkanpur P.S. Case No. 50 of 2011.
Devendra/ ( Rajendra Kumar Mishra, J. )