IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.427 of 2011
GANESH RAJAK & ANR.
Versus
THE STATE OF BIHAR
-----------
2. 13.4.2011 This appeal shall be heard.
Call for the lower court records.
Regard being had to the facts and the evidence that
the lady was married who was admittedly aged 19/20 years and
she was carrying on a relationship with appellant no. 2, namely,
Mukesh Rajak and further that she eloped with him,, let the two
appellants, namely, Ganesh Rajak and Mukesh Rajak be directed
to be released on furnishing bonds each of Rs. 5,000/-( five
thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., Additional Sessions Judge-IV,
Bhagalpur, in Sessions Trial No. 722 of 2006.
As regards sentence of fine, realisation thereof
shall remain stayed till further orders.
Kanth ( Dharnidhar Jha, J.)