High Court Patna High Court - Orders

Mohan Paswan vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Mohan Paswan vs The State Of Bihar on 27 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22605 of 2011
                                     Mohan Paswan
                                          Versus
                                  The State Of Bihar
                                        -----------

2 27.7.2011 Heard learned counsel for the parties.

Petitioner has been shown main kidnapper

that is corroborated by the victim herself but

exonerating petitioner for committing any ill-

treatment or ill-act (outrageous to modesty or

rape). Victim girl has voluntarily appeared her

parental house. Petitioner remained in custody

since 24.3.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Sub-Divisional Judicial

Magistrate, Sheohar in Tariyani P.S. Case No.

21/2010.

AI                                                    ( Mandhata Singh, J.)