IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2823 of 2011
RUSTAM @ MD. SAHID KAMAL, SON OF MD. HAKIM
Versus
THE STATE OF BIHAR
-----------
02 11.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although, petitioner is named in the First Information
Report but only suspicion has been raised against him saying that he
had also hands in committing the alleged crime. Admittedly, the
victim girl was recovered after institution of the case and her
statement was recorded under Section 164 of the Cr.P.C. in which
she has not even whispered against the petitioner.
Taking into consideration the above stated facts as well
as submissions of the parties, let the 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 Chief Judicial
Magistrate, Madhubani in connection with Pandaul P.S. Case No.
120 of 2010.
Shahzad (Hemant Kumar Srivastava, J )