High Court Patna High Court - Orders

Chunchun @ Raj vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Chunchun @ Raj vs The State Of Bihar on 6 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7164 of 2011
                                  CHUNCHUN @ RAJ
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 06.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Admittedly, the victim girl has already returned to her

home and her statement under Section 164 of the Cr.P.C. has been

recorded. Although victim has supported the prosecution story in

her statement recorded under Section 164 of the Cr.P.C. saying

that she was forcibly taken away by the petitioner but facts and

circumstances of the case reflect that it is a case of love affairs.

Taking into consideration the above stated facts as

well as circumstances of the case, let the petitioner, namely,

Chunchun @ Raj be released on bail on furnishing bail bonds of

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

each to the satisfaction of learned A.R. Upadhyay, Judicial

Magistrate, Patna City in connection with Sultanganj P.S. Case

No.35 of 2010.

(Hemant Kumar Srivastava, J.)
PN