High Court Patna High Court - Orders

Rakesh Kumar vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Rakesh Kumar vs The State Of Bihar on 7 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.525 of 2011
                           RAKESH KUMAR
                                 Versus
                         THE STATE OF BIHAR
                               -----------

03. 07.02.2011 Petitioner is apprehending his arrest in a case

registered under Sections 376, 511, 471, 384 of the

I.P.C.

It is alleged against the petitioner to have entered

into the house of the complainant and attempted to

make physical relationship.

It appears that initially some settlement was tried

for and then ultimately for the alleged offence of

30.12.2009 the complaint was filed on 23.01.2010

which came to be registered as police case on

23.04.2010.

It is submitted by learned counsel for the

petitioner that the mother of the petitioner filed

informatory petition against the complainant prior to

the present complaint on 29.12.2009.

A supplementary affidavit has been filed to the

effect that petitioner has no criminal antecedent.

Considering the delayed lodging of the complaint

and the fact that petitioner’s side lodged informatory

petition prior to the present complaint, let the petitioner

namely Rakesh Kumar, in the event of his arrest or
2

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) with

two sureties of the like amount each to the satisfaction

of Sub-Divisional Judicial Magistrate(West),

Muzaffarpur in connection with Saraiya P.S. Case No.

87 of 2010.

Shageer                              ( Dinesh Kumar Singh,J.)