IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39318 of 2010
RAJ KESHWAR PASWAN
Versus
STATE OF BIHAR
-----------
2 15.3.2011 Heard learned counsel for the parties.
There is clear an unambiguous allegation
about commitment of rape by this petitioner but
submission of learned counsel for the petitioner
is that the same is alleged only to cast
pressure to compromise the case i.e. Kurtha P.S.
Case No. 16/03 filed by this petitioner.
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 Sri Arbind Azad,
Judicial Magistrate, 1st Class, Jehanabad in
Complaint Case No. 991 of 2007, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)