High Court Patna High Court - Orders

Avinash Rai vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Avinash Rai vs State Of Bihar on 2 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21126 of 2010
                                     AVINASH RAI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2. 2.7.2010 Heard learned counsel for the petitioner and

the State.

The submission under Section 366(A) of the

Penal Code is with regard to a 16 years old girl who

eloped with the petitioner voluntarily and the statement

under Section 164 Cr. P.C. acknowledging that she had

gone voluntary with the petitioner with an intention to

marry.

Considering the facts and circumstances of

the case, let the petitioner above named be enlarged on

bail on furnishing bail bonds of Rs. 20,000/- (twenty

thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Chapra

(Saran) in connection with Dighwara P.S. Case No. 31 of

2010.

P. Kumar                                              ( Navin Sinha, J.)