High Court Patna High Court - Orders

Bijay Yadav @ Bijo Yadav @ Chandra … vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Bijay Yadav @ Bijo Yadav @ Chandra … vs The State Of Bihar on 28 June, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.16418 of 2011
                      Bijay Yadav @ Bijo Yadav @ Chandra Bhushan Yadav
                                                  Versus
                                           The State Of Bihar
                                                -----------

02/ 28.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although the petitioner is named in the first information

report with allegation of kidnapping but learned counsel for the

petitioner points out that there was love affair between the victim girl

and the petitioner and, as a matter of fact, victim herself had left her

home and subsequently, solemnized her marriage with the petitioner.

It is further contended by him that when the victim was recovered by

the police, she, under the pressure of the police as well as her family

members, gave statement under section 164 of the Cr. P.C against the

petitioner.

No doubt, at the time of alleged occurrence, victim was

found aged about 15 to 16 years but taking into consideration the

aforesaid facts as well as annexure 3 series, let the petitioner, Bijay

Yadav @ Bijo Yadav @ Chandra Bhushan Yadav, be released on bail

on furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Addl. Sessions Judge FTC No.

I, Purnea in Sessions Trial no.136/2011 arising out of Tikapatti P.S.

Case no. 84/2010.

shahid                                              (Hemant Kumar Srivastava,J)