High Court Patna High Court - Orders

Md.Irshad @ Irshad vs State Of Bihar on 10 March, 2011

Patna High Court – Orders
Md.Irshad @ Irshad vs State Of Bihar on 10 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.38386 of 2010
                                    MD.IRSHAD @ IRSHAD
                                                Versus
                                         STATE OF BIHAR
                                              -----------

02. 10.03.2011 Heard learned counsel for the petitioner and the state.

Commitment of rape is the allegation. Defence is that due to

pressurize the proposal to marry, this case was lodged, and now victim

is living with petitioner after solemnizing marriage with no further

grievance.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy 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 the Chief Judicial Magistrate, Katihar in connection

with Dand Khora P. S. Case No.32 of 2010, subject to the conditions as

laid down under section 438(2) of the Cr.P.C.

Vikash                                                             ( Mandhata Singh, J.)