High Court Patna High Court - Orders

Subhash Paswan @ Subhash Kumar … vs State Of Bihar on 6 December, 2010

Patna High Court – Orders
Subhash Paswan @ Subhash Kumar … vs State Of Bihar on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33136 of 2010
            Subhash Paswan @ Subhash Kumar Paswan, son of Lila Nand Paswan
                                        Versus
                                 STATE OF BIHAR
                                       -----------

3/- 06.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for State.

Petitioners, namely, Subhash Paswan @ Subhash

Kumar Paswan seeks his bail in connection with Forbesganj P.S.

Case No. 213 of 2010, registered under Section 376 of the I.P.C.

Admittedly the statement of victim recorded under

section 164 Cr. P.C. in which she stated that the petitioner

attempted to commit rape on her. Annexure No.-2, the medical

examination report of the victim reveals that doctor did not find

any sign of rape. Petitioner is languishing in jail custody since

08.07.2010 and the submission on his behalf is that the present

case has been instituted on account of land dispute.

Considering the aforesaid facts and circumstances of

the case as well as submission of the parties, petitioner, namely,

Subhash Paswan @ Subhash Kumar Paswan, is directed to be

released on bail on furnishing bail bonds of Rs. 10,000/ with two

sureties of the like amount each to the satisfaction of learned

Chief Judicial Magistrate, Araria in connection with

Forbesganj P.S. Case No. 213 of 2010.

( Hemant Kumar Srivastava, J.)
Ashwini/-

-2-