IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36820 of 2011
Surendra Prasad Gupta, S/O-Gorakh Sah
Versus
The State Of Bihar
-----------
02 17.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 23.08.2011 in a case
registered under Sections 376, 420 and 342 of the Indian Penal Code.
It would appear from perusal of the first information
report that the informant was working with petitioner as an artist in his
orchestra party and there was some dues of her and furthermore, it is
alleged that petitioner forcibly established physical relationship with
the informant.
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, Bettiah, West Champaran in connection with Shikarpur
P.S. Case No. 274 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)