IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32223 of 2010
MUKESH SAHNI @ MUKESH KUMAR SAHNI, S/O RAM
NARAYAN SAHNI, R/O Vill- Bara, P.S.-
Khodabandpur, Begusarai
......Petitioner
Versus
STATE OF BIHAR
-----------
3/ 08.10.2010 Heard learned counsel for the
petitioner and for the State.
The sole petitioner, who is in custody
in connection with Khodabandpur P.S. Case No.
70 of 2010 for the offence under Sections 452,
376/511, 386 and 323 of the Indian Penal Code,
has prayed for grant of bail.
Learned counsel for the petitioner,
while pressing the bail petition has,
specifically referred to averment made in the
First Information Report, where the informant
herself had disclosed that petitioner had
earlier also tried to commit rape and then she
had filed a case vide Khodabandpur P.S. Case
No. 21 of 2010. After being released on bail in
that case the petitioner again entered the
house of the informant and again tried to
commit rape. It was submitted that petitioner
is in jail since 11.6.2010.
Learned Additional Public Prosecutor
has opposed the prayer for bail.
2
Keeping in view the nature of
accusation and period of custody, let the above
named petitioner be released on bail on his
furnishing bond of Rs. 10,000/- (ten thousand)
with two sureties of like amount each to the
satisfaction of the Chief Judicial Magistrate,
Begusarai in connection with Khodabandpur P.S.
Case No. 70 of 2010
Bhardwaj (Rakesh Kumar, J.)