IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26370 of 2010
RAMESH MAHTO
Versus
STATE OF BIHAR
-----------
3 22.11.2010 Heard learned counsel for the parties.
The allegation is clear enough about commitment
of gang rape at petitioner and others hand but that is doubted
on the ground that teeth biting and blowing of knife in private
part is also part of the allegation. But no such injury was
found while victim was examined next day of the accident.
Submission is that this lady is set up by Mukhiya
having his own grudge against the petitioner.
In the circumstance, let the above named petitioner
in the event of his arrest/surrender before the court below
within four weeks from today shall be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of Samastipur, in Tajpur
(Pusa) P.S. Case No.444/09 subject to the condition as laid
down under section 438(2) of Cr.P.C.
Anilkr.sinha (Mandhata Singh,J.)