IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22282 of 2011
Md. Juber
Versus
The State Of Bihar
----------------------------------
03. 19.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Rape, though, is corroborated by the victim aged about
14-15 years, but submission of learned counsel for the petitioner
is that this false case was lodged only on failure of negotiation of
marriage due to petitioner’s refusal and in that case also he
remained in custody since 11.4.2011.
Accordingly, let the above named petitioner 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, Purnea in
connection with K. Nagar P. S. Case No.46 of 2011.
Vikash ( Mandhata Singh, J.)