IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28336 of 2010
MD.ALI @ GOLDEN
Versus
STATE OF BIHAR
-----------
2 02.11.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
section 366A of the I.P.C.
The petitioner submits that in fact the girl is major
and married him on her own free will. Learned counsel refers to
report of the Medical Board in support of his contention. Petitioner
remained in custody for more than five months.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Nalanda
at Biharsharif in Rajgir Police Station Case No. 138 of 2010.
Shashi. (Samarendra Pratap Singh, J.)