High Court Patna High Court - Orders

Raj Keshwar Paswan vs State Of Bihar on 15 March, 2011

Patna High Court – Orders
Raj Keshwar Paswan vs State Of Bihar on 15 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39318 of 2010
                              RAJ KESHWAR PASWAN
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 15.3.2011 Heard learned counsel for the parties.

There is clear an unambiguous allegation

about commitment of rape by this petitioner but

submission of learned counsel for the petitioner

is that the same is alleged only to cast

pressure to compromise the case i.e. Kurtha P.S.

Case No. 16/03 filed by this petitioner.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Sri Arbind Azad,

Judicial Magistrate, 1st Class, Jehanabad in

Complaint Case No. 991 of 2007, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                          ( Mandhata Singh, J.)