IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18958 of 2011
RAKESH SAHNI
Versus
THE STATE OF BIHAR
-----------
2. 16.6.2011 Heard.
Regard being had to the age of the girl assessed by
the Medical Board to be in between 23 to 24 years and
considering her statement recorded under Section 164 Cr. P.C.,
let the petitioner Rakesh Sahni be directed to be released, either
in the event of his arrest by the police or surrender before the
court below, on furnishing a bond of Rs. 10,000/-( ten thousand)
with two sureties of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Sitamarhi, in Kanhauli P.S.Case
No. 24 of 2010, subject to the conditions as laid down in Section
438(2) Cr. P.C.
Kanth ( Dharnidhar Jha, J.)