High Court Patna High Court - Orders

Shashidhar Rai vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Shashidhar Rai vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27888 of 2011
                                Shashidhar Rai, S/O-Umi Rai
                                            Versus
                                    The State Of Bihar
                                          -----------

02 08.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Allegedly, petitioner attempted to commit rape on the

informant but submission of learned counsel for the petitioner is that

on account of Panchayat election the petitioner has falsely been roped

in this case and, as a matter of fact, on the alleged date of occurrence

petitioner was badly beaten up by the prosecution party.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

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

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Saharsa in connection with Sour Bazar P.S. Case No. 149

of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)