High Court Patna High Court - Orders

Mohit Sahani vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Mohit Sahani vs The State Of Bihar on 30 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.7224 of 2011
             MOHIT SAHANI SON OF LATE MAHENDRA SAHANI.
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 30.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in

connection with Musahri P.S. Case No. 49/10 pending

in the Court of learned Chief Judicial Magistrate,

Muzaffarpur registered under Sections 376, 341, 323,

504 and 506/34 of the Indian Penal Code.

It is specifically alleged against Ram Pravesh

Kumar to have established physical relationship with

the informant.

It is alleged against this petitioner to have

given life threat to the informant side for not lodging

the case. This is a good ground for consideration of the

regular bail application of the petitioner.

Let the learned court below consider the

regular bail application of the petitioner keeping in

view that the accusation under Section 376 is not made

out against the petitioner and others and the offences
2

alleged, are appears to be bailable.

With the above observation, this application

is, accordingly, disposed off.

Let the order be transmitted through fax at

the cost of the petitioner.

(Dinesh Kumar Singh, J.)
Amrendra/-