IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23903 of 2011
Ram Binay Chaupal
Versus
The State Of Bihar
-----------
02/ 01.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 15.5.2011 in a case
registered under sections 376, 341, 323, 307, 379/34 of the IPC.
It would appear from perusal of the contents of the first
information report that informant established physical relationship
with the petitioner by her own sweet will as the petitioner had
promised to marry with her. So far as allegation of 307, 379 of the
IPC is concerned, the same is not specific against the petitioner.
It is pointed out by learned counsel for the petitioner that
informant is maid servant of one Chandra Kumar Yadav and wife
of Chandra Kumar Yadav as well as wife of the petitioner contested
Mukhiya election and aforesaid Chandra Kumar Yadav set up the
informant to put pressure upon the petitioner so that petitioner
should pressurize her wife to withdraw from the aforesaid election.
Taking into consideration aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Ram Binay Chaupal, be released on bail on furnishing
bail bonds of Rs 10,000/- with two sureties of the like amount each
to the satisfaction of the Addl. Chief Judicial Magistrate, Benipur
District Darbhanga in Bahera (Alinagar) P.S. Case no. 23/2011.
shahid (Hemant Kumar Srivastava,J)