IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38386 of 2010
MD.IRSHAD @ IRSHAD
Versus
STATE OF BIHAR
-----------
02. 10.03.2011 Heard learned counsel for the petitioner and the state.
Commitment of rape is the allegation. Defence is that due to
pressurize the proposal to marry, this case was lodged, and now victim
is living with petitioner after solemnizing marriage with no further
grievance.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, the above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Katihar in connection
with Dand Khora P. S. Case No.32 of 2010, subject to the conditions as
laid down under section 438(2) of the Cr.P.C.
Vikash ( Mandhata Singh, J.)