IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8642 of 2011
Deepu Kumar @ Deepu Sao, S/O-Late Lala Sao
Versus
The State Of Bihar
-----------
04 01.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Although, the victim supported the prosecution
story in her statement after her recovery but the F.I.R.
demonstrates that the victim was a consenting party and, at
best, it is a case of Section 498 of the Indian Penal Code which
is bailable in nature.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount
each to the satisfaction of Additional Chief Judicial Magistrate,
Patna City in connection with Sultanganj P.S. Case No. 163 of
2010.
Shahzad ( Hemant Kumar Srivastava, J.)