IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29597 of 2010
SHYAMA RAI, son of Ram Bali Rai, resident of village-Rewari Tola Suryatar, P.S.
Angarghat, District-Samastipur.
Versus
STATE OF BIHAR
-----------
2. 12.10.2010 The petitioner apprehends his arrest in Angarghat P.S. Case
No. 07 of 2010 under Sections 456 and 354/34 of the Indian Penal
Code.
Learned for the petitioner submits that in the F.I.R. only
attempt to commit offence punishable under section 354 of the Indian
Penal Code is alleged. Further submission is that the offence under
Section 354 is bailable. It is also submitted that the offence is said to
have taken place out side of the house.
In the facts and circumstances of the case, the prayer for
anticipatory bail is allowed and the petitioner, namely, Shyama Rai in
the event of his arrest/surrender before the court below within the
period of four weeks, is admitted to anticipatory bail on furnishings
bail bond of Rs. 10, 000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of A.C.J.M., Dalsingsarai, Dist-
Samastipur in Angarghat P.S. Case No. 7 of 2010, subject to the
condition as laid down under Section 438(2) of the Code of Criminal
Procedure.
(C. M. Prasad, J.)
Ravi/-