IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42617 of 2010
MD.HAZARAT @ HAZRAT
Versus
THE STATE OF BIHAR
-----------
04. 07.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner is alleged for committing rape upon the
victim/informant is now married with Khalil, is her statement in
course of trial followed by commitment of rape by Khalil only.
Petitioner is in custody since 28.9.2010.
Having regard to the facts and circumstances of the case,
let the petitioner above named 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 the Sessions Judge, Katihar
in connection with Sessions Case No.453 of 2010 (arising out of
Katihar (M) P. S. Case No.197 of 1997).
Vikash ( Mandhata Singh, J.)