IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7876 of 2011
BAGULI MANJHI
Versus
THE STATE OF BIHAR
-----------
2. 23.3.2011 Heard both the sides.
Regard being had to the facts of the case, age of
the victim as appeared in paragraph 52 of the case diary and the
contention that under the admitted facts it could be a case of
consented sexual intercourse, let the petitioner Bauli Manjhi be
directed to be released 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, Gaya, in Bodh
Gaya(( Cherki) P.S.Case No. 157 of 2010.
Kanth ( Dharnidhar Jha, J.)