IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24552 of 2010
MD.ZAKIR @ MD.ZAKIR HUSSAIN
Versus
STATE OF BIHAR
-----------
2 20.9.2010 Heard learned counsel for the parties.
Co-accused always remained in physical
relation with the complainant, Panchaity was
held and a decision was taken about marriage of
the informant with co-accused but co-accused
failed to solemnize the same. This is the real
ground of grievance. So skill played and one day
earlier to filing this complaint case,
petitioner has also been alleged with co-accused
for committing rape upon the complainant,
considering which refusal of anticipatory is not
justified.
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 Sub-Divisional
Judicial Magistrate, Pupri, Sitamarhi in
2
Bajpatti P.S. Case No. 24/08, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)