IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43985 of 2010
SK.RAYEES @ RAYEES
Versus
THE STATE OF BIHAR
-----------
02/ 19.01.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Complaint Case
no.1853/2004 for the offence punishable under section 376 of the IPC.
The contention of the petitioner is that sister of the
petitioner had lodged Complaint case no. 427/2004 against Md Aslam
and two others for the offences punishable under sections 498A, 323,
307 of the IPC and 3/ 4 of the D.P. Act on 16.4.2004 and after that
aforesaid Md Aslam in collusion with his brother namely Md
Badruddin managed complainant and got filed this case just to put
pressure on the sister of the petitioner.
Considering the aforesaid facts and circumstances of the
case as well as submissions of the parties, petitioner Sk. Rayees @
Rayees is directed to be released on bail in connection with Complaint
Case no. 1853/2004 on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of Sri Aditya
Suman, Judicial Magistrate, Ist Class, Purnea.
shahid (Hemant Kumar Srivastava,J)