High Court Patna High Court - Orders

Md.Razzaque vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Md.Razzaque vs State Of Bihar on 12 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24021 of 2010
                                   MD. RAZZAQUE
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 12.08.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is alleged for having sexual relation with

victim on pretext of marriage which according to the learned

counsel was consented sexual intercourse constituting no offence for

refusal of anticipatory bail.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Kursakanta P.S. Case No. 90 of 2008 corresponding

to G.R. No. 1842 of 2008 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 C.J.M.,

Araria subject to the conditions as laid down under Section 438(2)

of Cr. P.C.

shail                                          (Mandhata Singh, J.)