IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40777 of 2010
DHARMENDRA PASWAN
Versus
STATE OF BIHAR
-----------
02 22.12.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Admittedly, the statement of the victim has been
recorded under Section 164 of the Criminal Procedure Code in which
she has frankly stated that she has solemnized her marriage with the
petitioner.
Considering the aforesaid facts as well as circumstances
of the case, petitioner, Dharmendra Paswan, is directed to be released on
bail on furnishing bail bonds of Rs. 10,000/- with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Khagaria in connection with Khagaria (Gangaur) P.S. Case No. 145 of
2010.
Shahzad (Hemant Kumar Srivastava, J)