IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31569 of 2011
=============================================
Ajay Kumar
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================
2 12-10-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Attempt if was there that is not followed by any
other violence rather victim was flung on bed and door of the room
was open by her in that case, petitioner remained in custody since
20.05.2011.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of C.J.M.,
Nalanda at Biharsharif in connection with Rajgir P.S. Case No. 98
of 2011.
Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-