High Court Patna High Court - Orders

Sarbar Alam @ Md. Sarbar Alam vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Sarbar Alam @ Md. Sarbar Alam vs The State Of Bihar on 18 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12468 of 2011
                      Sarbar Alam @ Md. Sarbar Alam, S/O-Md. Sakur
                                             Versus
                                     The State Of Bihar
                                           -----------

03 18.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 20.05.2010

in a case registered under Section 376 of the Indian Penal Code.

Although, there is specific allegation of rape against the

petitioner but in course of investigation, it came to light that victim

went in a room along with the petitioner and when the neighbourers

raised alarm, the petitioner fled away from the aforesaid room and the

victim was found weeping inside the room. It further appears that a

Panchayati was also held between the parties and Panches decided and

directed the petitioner to pay Rs. 10,000/- to the victim or enter into

marriage with the victim but when petitioner offered Rs. 10,000/- to

the mother of the victim, she refused and lodged the case.

In medical examination, no sign of rape was found on

the person of the victim and submission on behalf of the petitioner is

that there was some sweet relationship between the petitioner and the

victim and, as a matter of fact, the statements of witnesses reflect that

she was a consenting party.

Considering the aforesaid facts and circumstances as

well as materials available on the case diary coupled with period of

detention of the petitioner in jail custody, let the petitioner be released

on bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with
2

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

Sessions Judge, Fast Track Court-I, Purnea in connection with

Sessions Trial No. 834 of 2010 arising out of Amour P.S. Case No. 17

of 2009.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)