IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1210 of 2010
RAMJAN ALI @ DHOKERU
Versus
STATE OF BIHAR
-----------
3 9.9.2010 Heard learned counsel for the parties.
On assurance of marriage, petitioner is
alleged for having sexual relation with the
complainant and on her pregnancy, the same was
terminated. There is total denial with the
submission that the parties resolved their
differences by filing a compromise.
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 Chief Judicial
Magistrate, Katihar in Abadpur P.S. Case No.
72/2009, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)