High Court Patna High Court - Orders

Md.Ali @ Golden vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Md.Ali @ Golden vs State Of Bihar on 2 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.28336 of 2010
                                        MD.ALI @ GOLDEN
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2 02.11.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 366A of the I.P.C.

The petitioner submits that in fact the girl is major

and married him on her own free will. Learned counsel refers to

report of the Medical Board in support of his contention. Petitioner

remained in custody for more than five months.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Nalanda

at Biharsharif in Rajgir Police Station Case No. 138 of 2010.

Shashi.                                        (Samarendra Pratap Singh, J.)