High Court Patna High Court - Orders

Niraj Kumar Singh vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Niraj Kumar Singh vs The State Of Bihar on 3 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.266 of 2011
                 NIRAJ KUMAR SINGH, SON OF AWADHESH SINGH
                                      Versus
                             THE STATE OF BIHAR
                                    -----------

02 03.02.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with Kurhani P.S.

Case No. 239 of 2010 registered under Sections 376 and 511 of the

Indian Penal Code.

Although, there is allegation against the petitioner that

he attempted to commit rape on minor girl but the submission of learned

counsel for the petitioner is that the petitioner is a young boy aged about

19 years and, as a matter of fact, some dispute had taken place between

the parties, as a result, of which the informant lodged this false case. He

also points out that petitioner is languishing in jail custody since

12.10.2010.

Considering the aforesaid facts and circumstances as

well as submissions of the parties above named petitioner 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 Sub Divisional Judicial Magistrate, West Muzaffarpur in connection

with Kurhani P.S. Case No. 239 of 2010.

Shahzad                                      (Hemant Kumar Srivastava, J)