High Court Patna High Court - Orders

Vishal Kumar And Anr vs The State Of Bihar on 15 April, 2011

Patna High Court – Orders
Vishal Kumar And Anr vs The State Of Bihar on 15 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.43723 of 2010
                          1. Vishal Kumar
                          2. Krishna Yadav @Krishna Kumar
                                       Versus
                                THE STATE OF BIHAR
                                         -----------

3 15.04.2011 Heard learned counsel for the parties.

Allegation is about committing of gang rape.

Submission is that the whole story is false as younger

family members remained there and arose. F.I.R is lodged after a

month of the incident victim is examined by a doctor. She is above 16

and hymen is found intact with no other sign of rape.

In that view of the matter, in the event of arrest or surrender

within one month from the date of communication of this order, the

above named petitioners shall be released on bail on furnishing bail

bond of Rs. 10, 000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate Patna in

Gopalpur (Patna) P.S. Case No. 59 of 2010.

    Prakash                                                   ( Mandhata Singh, J)