IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42768 of 2010
RAJESH KUMAR
Versus
THE STATE OF BIHAR
-----------
3/ 27.04.2011 Heard learned counsel for the petitioner, learned counsel
for the State and learned counsel for the Informant, Mrs. Bela
Singh.
The act alleged is tearing the cloth and attempt to
outrage the modesty without specific overt act.
Having considered the facts and circumstances of the
case, prayer of the petitioner 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 Kanti P.S. Case No. 273of 2010 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 S.D.J.M. (W), Muzaffarpur subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)