High Court Patna High Court - Orders

Rabindra Prasad And Ors vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Rabindra Prasad And Ors vs The State Of Bihar on 5 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.7700 of 2011
                      RABINDRA PRASAD AND ORS
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 05.04.2011 Petitioners are apprehending their arrest in a

case registered under Sections 452, 323, 354, 509 of the

I.P.C.

The thrust of accusation is against Rakesh Patel

who tried to outrage the modesty of the informant.

It appears that accusation was found false and

final form was submitted but differing with the final form,

cognizance has been taken.

Considering the aforesaid facts, let the

petitioners namely 1. Rabindra Prasad 2. Indu Devi 3.

Manish Kumar, in the event of their arrest or surrender

before the Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing bail

bond of Rs. 10,000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Jehanabad in connection with

Ghoshi(Okri) P.S. Case No. 188 of 2010.

Shageer                                          ( Dinesh Kumar Singh, J)