High Court Patna High Court - Orders

Rajesh Kumar vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar on 19 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.29513 of 2011
                                           Rajesh Kumar
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02. 19.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Allegation is about having sexual inter-course after

assuring to marry which later was refused. But in statement

under Section 164 of the Cr.P.C., she is stating about

assurance of marriage after remaining in such relation for a

year.

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,

Aurangabad in connection with Daudnagar P. S. Case

No.67 of 2011.

Vikash                                                   (Mandhata Singh, J.)