IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1717 of 2011
PRAYAG SHARMA & ANR.
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.1720 of 2011
NARAYAN YADAV
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 The petitioners are apprehending their
arrest in a case registered under Sections 376,
379, 341, 323 and 504 of the Indian Penal
Code.
It is alleged that Narayan Yadav
established physical relation with victim on
10.03.2009 whereas other accused persons
assaulted the victim and snatched her
ornaments and wrist watch.
It is submitted by learned counsel for
the petitioners that occurrence is of 10.03.2009
whereas complaint was made on 21.03.2009
and the complaint does not show that any
medical examination of the victim was done.
Moreover, the petitioners’ side lodged a case
against the husband of the complainant on
17.03.2009.
2
Considering the case lodged from the
petitioner’s side prior to the present case and
unexplained delay in lodging the complaint
case, let the petitioners, namely, 1. Prayag
Sharma, 2. Jhalli Yadav @ Jhallo Yadav and 3.
Narayan Yadav, be released on anticipatory
bail, in the event of their arrest or surrender
before the learned Court below within a period
of 12 weeks from today, on furnishing bail bond
of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the
satisfaction of the learned Chief Judicial
Magistrate, Supaul, in connection with
Complaint Case No. 281(C) of 2009.
Bhardwaj ( Dinesh Kumar Singh,J.)