IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4012 of 2011
RAJENDRA MAHTO @ RAJENDRA SINGH
Versus
THE STATE OF BIHAR
-----------
2 24.02.2011. Prayer for bail of the petitioner in a case under
section 376 I.P.C. was earlier refused by this Court vide order
dated 25.6.2010 with observation that the petitioner may renew
the prayer for bail after seven months.
Case of the petitioner is that the instant case has been
lodged on the 3rd day of offence without any explanation of delay.
It is further submitted that the instant case has been lodged in
retaliation to Bibhutipur Police Station Case No. 163 of 2006.
Petitioner is in custody since 29.3.2010.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Sub-divisional Judicial Magistrate,
Rosera, Samastipur in Complaint case vide CR No. 794 of 2006.
Shashi. (Samarendra Pratap Singh, J.)