High Court Patna High Court - Orders

Rakesh Sahni vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Rakesh Sahni vs The State Of Bihar on 16 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18958 of 2011
                                    RAKESH SAHNI
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2. 16.6.2011 Heard.

Regard being had to the age of the girl assessed by

the Medical Board to be in between 23 to 24 years and

considering her statement recorded under Section 164 Cr. P.C.,

let the petitioner Rakesh Sahni be directed to be released, either

in the event of his arrest by the police or surrender before the

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

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

the Chief Judicial Magistrate, Sitamarhi, in Kanhauli P.S.Case

No. 24 of 2010, subject to the conditions as laid down in Section

438(2) Cr. P.C.

       Kanth                                        ( Dharnidhar Jha, J.)