IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29513 of 2011
Rajesh Kumar
Versus
The State Of Bihar
----------------------------------
02. 19.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Allegation is about having sexual inter-course after
assuring to marry which later was refused. But in statement
under Section 164 of the Cr.P.C., she is stating about
assurance of marriage after remaining in such relation for a
year.
Accordingly, let the above named petitioner 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 Chief Judicial Magistrate,
Aurangabad in connection with Daudnagar P. S. Case
No.67 of 2011.
Vikash (Mandhata Singh, J.)