High Court Patna High Court - Orders

Rajeev Kumar Sah @ Rau Kumar Sah @ … vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Rajeev Kumar Sah @ Rau Kumar Sah @ … vs The State Of Bihar on 5 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19926 of 2011
                    Rajeev Kumar Sah @ Raju Kumar Sah @ Raju
                                          Versus
                                   The State Of Bihar
                                        -----------

2 5.7.2011 Heard learned counsel for the parties.

Allegedly petitioner committed rape upon

the informant, is doubted on the ground that her

two children including one of 13 years was

sleeping with the informant and rape was

committed after closing informant’s mouth but no

alarm was made on behalf of her sons and

petitioner remained in custody since 7.3.2011.

Thus, having regard to 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 Chief Judicial

Magistrate, Katihar in Dandkhora P.S. Case No.

72/2010.

AI                                                          ( Mandhata Singh, J.)