IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25164 of 2008
RATAN KAMTI & ORS
Versus
STATE OF BIHAR
-----------
2. 14.07.2008 Heard the counsel for the petitioners and the State.
Initially, in the complaint case, cognizance was taken
for offences u/Ss 323, 341, 452, 504 of the IPC. Petitioners
have been granted bail by SDJM, Rosera by order dated
08.11.2006. Subsequently, the complainant filed a revision for
taking cognizance u/S 376/511 of the IPC also. The revision
application was allowed and now cognizance u/S 376/511 of
the IPC has also been taken, as such, petitioners are
apprehending their arrest in connection with Complaint Case
No. 420 of 2006.
Counsel for the petitioners submits that there is no
specific allegation of rape against the petitioners.
Considering the fact, prayer for anticipatory bail on
behalf of the petitioners, namely, Ratan Kamti, Mantun Kamti
and Rajesh Kamti is allowed. In the event of his arrest or
surrender before the court below within four weeks from today,
they will be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) each with two sureties of the like
amount each in connection with above-mentioned case to the
satisfaction of SDJM, Rosera.
AKV/ (Mridula Mishra,J.