IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25414 of 2011
Bechan Mahaldar
Versus
The State Of Bihar
----------------------------------
4 24.10.2011 Heard counsel for the parties.
The only serious allegation against the
petitioner is about committing rape upon the
victim lady. Submission is that though
supported by witnesses but not by medical
evidence and petitioner remained in custody
since 20.6.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Chief Judicial Magistrate,
Katihar in Korha P.S. Case No. 89/11.
AI ( Mandhata Singh, J.)