IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15978 of 2011
Sunny Kumar @ Pappu Kumar
Versus
The State Of Bihar
-----------
02/ 23.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Allegedly, the petitioner removed Salwar of the informant
with intent to commit rape.
Admittedly, alleged occurrence took place on 19.2.2011
whereas written report was given on 2.3.2011.
The contention of the learned counsel for the petitioner is
that the present case has been brought by the informant at the behest
of her father with whom petitioner has some inimical terms on
account of distribution of crops. It is further contended by him that
even the prosecution story is assumed to be true, then also, at best, it is
case of under section 354 of the IPC.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Sunny Kumar @ Pappu
Kumar, be released on bail on furnishing bail bonds of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the Sub
divisional Judicial Magistrate, Sherghati, Gaya in Dobhi P.S. Case no.
58/2011.
shahid (Hemant Kumar Srivastava,J)