IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28608 of 2010
MD.ASLAM
Versus
STATE OF BIHAR
-----------
2 17.9.2010 Heard learned counsel for the parties.
Submission is about consented sexual
relation which is added in allegation about
assurance of marriage.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall 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 Additional Sessions
Judge, F.T.C. VII, Sitamarhi in Runnisaidpur
P.S. Case No. 68 of 2002, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)