High Court Patna High Court - Orders

Ranjan Yadav vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Ranjan Yadav vs State Of Bihar on 16 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35271 of 2010
                                 RANJAN YADAV
                                        Versus
                                 STATE OF BIHAR
                                       -----------

2/- 16.11.2010 Heard learned counsel for the parties.

The alleged overt act is attempt to remove informant’s Sari-

Saya towards commitment of rape does not constitute the offence so

serious, which can be taken for refusal of anticipatory bail.

Thus, having regard to the facts and circumstances of the case,

in the event of arrest of surrender within one month from the date of

communication of this order, the above named petitioner shall be

released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Banka in Belhar P.S. Case No 24 of 2010

(G.R. No. 182 of 2010), subject to the condition as laid down under

section 438 (2) Cr. P.C.

      Ashwini/-                                        (Mandhata Singh, J.)