IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.41875 of 2010
MD.FAIYAZ @ SHABBEER FAIYAZ
Versus
STATE OF BIHAR
-----------
2/ 30.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation is about commitment of rape for the first time
forcibly and later on assurance of the marriage is denied on the
ground that relation, if any, that was consented and now
prosecutrix has compromised the case.
Taking that into consideration, prayer of the petitioner
for anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Bisfi P.S. Case No. 193 of 2008 corresponding to
G.R. No. 2122 of 2008 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 C.J.M.,
Madhubani subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)