High Court Patna High Court - Orders

Deepu Kumar @ Deepu Sao vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Deepu Kumar @ Deepu Sao vs The State Of Bihar on 1 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8642 of 2011
                       Deepu Kumar @ Deepu Sao, S/O-Late Lala Sao
                                            Versus
                                    The State Of Bihar
                                          -----------

04 01.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Although, the victim supported the prosecution

story in her statement after her recovery but the F.I.R.

demonstrates that the victim was a consenting party and, at

best, it is a case of Section 498 of the Indian Penal Code which

is bailable in nature.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, let the

petitioner 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 Additional Chief Judicial Magistrate,

Patna City in connection with Sultanganj P.S. Case No. 163 of

2010.

        Shahzad                             ( Hemant Kumar Srivastava, J.)