IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23836 of 2008
SK.SARFADDIN @ SARFUDDIN & SK. BUDHWA @ BUDHWA
Versus
THE STATE OF BIHAR
-----------
2. 1.7.2008 Heard.
The complaint petition is the basis of
the FIR of a case under Section 376 IPC but the
statement of facts indicates that it was a
consensual sexual intercourse with the lady
could be enjoying with the petitioner .
Regard being had to which, let the above
named two petitioners be released from custody
on furnishing bond of Rs.3,000/-(three
thousand)each with two sureties of the like
amount each to the satisfaction of C.J.M.
Katihar in Kadwa P.S.Case no.7 of 2008.
( Dharnidhar Jha, J. )
B.Kr.