High Court Patna High Court - Orders

Vijay Prasad Kushwaha @ Vijay … vs State Of Bihar on 28 July, 2011

Patna High Court – Orders
Vijay Prasad Kushwaha @ Vijay … vs State Of Bihar on 28 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (SJ) No.595 of 2010
                   Vijay Prasad Kushwaha @ Vijay Kumar Kushwaha
                                             Versus
                                        State Of Bihar
                                           -----------

4. 28.7.2011 I.A.No. 1593 of 2011

This application has been filed to renew the prayer

for bail of the appellant which was earlier dismissed by order

passed on 26.7.2010.

The contention is that it may not be a case under

Sections 376/511 of the Indian Penal Code and the allegation

appears stemming from some personal grudge. The other offence

for which the appellant was charged has not been found

committed by the appellant. It was contended that it is debatable

whether the offences under Sections 376/511 of the Indian Penal

Code could be made out.

Regard being had to the contentions, let the

appellant, namely, Vijay Prasad Kushwaha alias Vijay Kumar

Kushwaha be directed to be released, during pendency of this

appeal, on furnishing a bond of Rs. 10,000/-( ten thousand) with

two sureties of the like amount each to the satisfaction of the

trial court, i.e., Additional Sessions Judge,, Fast Track Court-II,

Nawadah, in Sessions Trial No. 69 of 2006/176 of 2009.

        Kanth                                         ( Dharnidhar Jha, J.)