Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Patna High Court - Orders

Nawal Kishore Singh @ Nawal & Anr vs The State Of Bihar on 25 May, 2011

             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.11554 of 2011
                               RAHIM ALI
                                 Versus
                         THE STATE OF BIHAR
                                   with
                       Cr.Misc. No.11772 of 2011
                NAWAL KISHORE SINGH @ NAWAL & ANR
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02.   25.05.2011

Petitioners are languishing in custody in a case registered under Sections 376, 456, 504 of the I.P.C.

The accusation is of committing rape by three persons.

The medical report does not support the accusation at all.

It is submitted by learned counsel for the petitioners that petitioners are agnates of the informant and there are serious land dispute between the parties.

Considering the aforesaid facts, let the petitioner namely 1. Rahim Ali 2. Nawal Kishore Singh @ Nawal 3. Satendra Kumar Singh, 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, Siwan in connection with Hussainganj(Ziradai) P.S. Case No. 231 of 2010.

Shageer                                         ( Dinesh Kumar Singh, J)