IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22605 of 2011
Mohan Paswan
Versus
The State Of Bihar
-----------
2 27.7.2011 Heard learned counsel for the parties.
Petitioner has been shown main kidnapper
that is corroborated by the victim herself but
exonerating petitioner for committing any ill-
treatment or ill-act (outrageous to modesty or
rape). Victim girl has voluntarily appeared her
parental house. Petitioner remained in custody
since 24.3.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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, Sheohar in Tariyani P.S. Case No.
21/2010.
AI ( Mandhata Singh, J.)