High Court Patna High Court - Orders

Birendra Paswan vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Birendra Paswan vs The State Of Bihar on 13 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.34259 of 2011
                 ======================================================
                 Birendra Paswan, son of Shri Harendra Paswan, resident of Vill. Mogalahia,
                 P.S. Gopalpur, Distt. West Champaran.
                                                                       .... ....   Petitioner/s
                                                  Versus
                 The State of Bihar
                                                           .... .... Opposite Party/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s : Mr. Brij Kishor Mishra with
                                                Mr. Sachida Nand Rai, Advocates
                 For the Opposite Party/s   :   Mr. Ashok Kumar Singh, A.P.P.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 13-10-2011 Heard.

The petitioner apprehends his arrest in a criminal

prosecution registered under Sections 366A/376/34 of the Indian

Penal Code.

Learned counsel for the petitioner submits that

according to the prosecution case there is direct and specific

allegation against co-accused, Jitendra Paswan, who is alleged to

have enticed away the victim girl, daughter of the informant. It is

further submitted that the victim, Kaushalya Kumari has been

recovered and her statement under Section 164 Cr.P.C. vide

Annexure-2 has been recorded, where in she has not made any

specific allegation against the petitioner. By referring to
Patna High Court Cr.Misc. No.34259 of 2011 (2) dt.13-10-2011

2

Annexure-3, the medical report, it is submitted that victim was

found aged about 17 years. It is next contended that the petitioner

has been implicated in the present case for commission of the

crime in question merely on the ground that he happens to be

younger brother of co-accused, Jitendra Paswan, who is said to be

main culprit.

Be that as it may, in the facts and circumstances of the

case, in the event of his arrest or surrender before the learned court

below within a period of four weeks from today, the above named

petitioner is directed to be released on bail in connection with

Gopalpur P.S. Case No.10 of 2011 on furnishing bail bond of

Rs.10,000/-(ten thousand) with two sureties of like amount each

to the satisfaction of learned Chief Judicial Magistrate, Bettiah,

District West Champaran subject to the conditions laid down

under Section 438 (2) of the Cr.P.C.

(Birendra Prasad Verma, J)

Anjani /-