IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7556 of 2011
BASANTU KUSHWAHA
Versus
THE STATE OF BIHAR
-----------
2. 28.2.2011 Heard.
Regard being had to the statement of the girl
recorded under Section 164 Cr. P.C., Annexure-2, as also
considering her age as assessed in between 17 to 19 years, let the
petitioner Basantu Kushawaha be directed to be released on
furnishing a bond of Rs. 3,000/-( three thousand) with two
sureties of the like amount each to the satisfaction of Ist
Additional Sessions Judge, Kaimur(Bhabua) in Sessions Trial
No. 11 of 2011 arising out of Chainpur P.S.Case No. 112 of
2010.
Kanth ( Dharnidhar Jha, J.)