IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19997 of 2011
Gulo @ Gulab Yadav
Versus
The State Of Bihar & Ors.
-----------
2 15-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The petitioner is in custody in connection with
Jankinagar P.S. Case No. 32 of 2010 registered under sections-
363, 366A/34 of the Indian Penal Code.
Admittedly, earlier the informant filed Complaint Case
which was converted into above-said police case. The statement
of victim has been recorded under section-164 of the Cr.P.C. in
which she has not supported the prosecution story rather she
specifically stated that she had already solemnized her marriage
with the petitioner.
It appears that she disclosed her age 20 years before
the learned Magistrate who recorded her statement but in
medical examination, she was found between 15-16 years.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Gulo @ Gulab Yadav be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Sessions
Trial No. 1368 of 2010 arising out of Jankinagar P.S. Case No.
32 of 2010 to the satisfaction of Additional Sessions Judge (Fast
Track Court No.- VII), Purnea.
AKV/- ( Hemant Kumar Srivastava,J.)