IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26358 of 2010
RAJ KUMAR BHAGAT @ Raj Kumar Saini son of Shri Prasuram Bhagat-----
-----Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 23.8.2010 Heard Learned counsel for the petitioner and the State.
Victim was in love with this petitioner as submitted. She left
the house with her own sweet-will, married and obtained a marriage
certificate. She is major.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, 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 the Chief Judicial Magistrate, Saran at Chapra in
Rivilganj P.S. case no.27 of 2010 ,subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )