IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34538 of 2011
Pappu Rai, Son of Sri Ram Nath Rai, Resident of Village-Gutpa, P.S.-
Agrer (Sasaram), District-Rohtas.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mrs. Babita Kumari, Advocate.
For the State : APP.
----------------------------------
02/ 16.11.2011 Heard learned Counsel for the petitioner and learned
Counsel for the State.
The petitioner seeks bail in a case which has been
registered under Sections 376, 379, 342/34 of the Indian Penal
Code. Two persons are named as accused. Allegation against the
petitioner is that he assisted another accused Bablu Rai who raped
the informant.
It has been submitted that even according the
allegation the petitioner is not the person who has committed rape.
Considering the facts and circumstances of the case,
the above named petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction of the learned Chief
Judicial Magistrate/court concerned, Rohtas at Sasaram in
connection with Sasaram (Agrer) P.S. Case No. 454 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-