IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.547 of 2011
MUSHTAQUE ANSARI, son of Abdul Hussan Ansari
Versus
THE STATE OF BIHAR
-----------
2 09.02.2011 Heard learned counsel for the
petitioner as well as learned P.P for the
State.
Petitioner seeks his bail in
connection with Matiyaria P.S. Case No.48 of
2010 registered under Sections 376 read with
Section 511 of the I.P.C.
Petitioner is named in the F.I.R.
with allegation of attempt to rape on
informant’s daughter. The contention of
learned counsel for petitioner is that
petitioner is languishing in jail custody
since 04.09.2010, and the instant case has
been brought by the informant on account of
village politics. He further submits that at
best it is a case of 354 of the I.P.C. in
the light of statement of victim which is
evident from Annexure-2 to this bail
application.
Considering the facts and
circumstances of the case as well as period
of detention of the petitioner in jail
custody petitioner, namely, MUSHTAQUE ANSARI
2
is directed to be released on bail on
furnishing bail bonds of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each, to the satisfaction of learned
Chief Judicial Magistrate, Bettiah, West
Champaran in connection with above stated
Matiyaria P.S. Case No.48 of 2010.
( Hemant Kumar Srivastava,J.)
PN