High Court Jharkhand High Court

Rasoraj Mahato vs State Of Jharkhand on 16 September, 2011

Jharkhand High Court
Rasoraj Mahato vs State Of Jharkhand on 16 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6303 of 2011

          Rasoraj Mahato                                 .....   Petitioner
                                     Versus
          The State of Jharkhand                         ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. D.K. Chakraverty
          For the State              :      A. P.P.

                                  -----
2/16.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
376/511/34 of the Indian Penal Code, in connection with Rajnagar P.S. Case
no.16 of 2011, corresponding to G.R. No. 356 of 2011.

From the FIR, it appears that the petitioner had attempted to commit rape
upon the informant. However it is apparent from the FIR that rape was actually not
committed.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Rasoraj Mahato is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Saraikella-Kharsawan, in connection with Rajnagar P.S. Case no.16 of
2011, corresponding to G.R. No. 356 of 2011.

(H. C. Mishra, J)
R.Kumar