IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21182 of 2011
Dev Narayan Tatma
Versus
The State Of Bihar
-----------
2/ 15.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for committing rape upon the
informant but without medical corroboration as allegation is
leveled through filing a complaint case and petitioner remained in
custody since 04.02.2011.
Considering the same, prayer of the petitioner for bail is
allowed.
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 C.J.M.,
Araria in connection with Complaint Case No. 374 of 2001.
Shail ( Mandhata Singh, J.)