IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7603 of 2011
DEVENDRA PASWAN @ DEVENDRA KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 28.02.2011. Heard Sri Vikramdeo Singh, learned
counsel for the petitioner and the learned
A.P.P. for the State.
Considering the very record made by
the learned Sessions Judge in his order dated
18.1.2011 that the victim lady had filed a
petition before him stating that this
petitioner Devendra Paswan @ Devendra Kumar
had no concern with the commission of the
offence which is under Section 366A of the
IPC, let the above named petitioner be
released on bail either in the event of his
arrest by the police or surrender in the
court below 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, Rohtas at
Sasaram in Sasaram(M)P.S.Case No.549 of 2006,
subject to the conditions as laid down under
Sections 438(2)of the Cr.P.C.
B.Kr. ( Dharnidhar Jha,J.)