IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31677 of 2011
Md. Riyaz @ Md. Iliyas
Versus
The State Of Bihar
----------------------------------
02. 12.10.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Sexual intercourse was established by this
petitioner on assurance of marriage, if constitutes an
offence under section 376 of the I.P.C. is doubted.
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, Lakhisarai
in connection with Lakhisarai P. S. Case No.273 of 2010.
Vikash (Mandhata Singh, J.)