IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4553 of 2011
MD. IMRAN
Versus
THE STATE OF BIHAR
-----------
2. 22.02.2011 The petitioner is in custody since 23.9.10 in relation to
Jokihat P.S.Case No. 217 of 2010 instituted under Section 366A
of the I.P.C.
Learned counsel for the petitioner states that the
Statement of the girl has been since recorded under Section 164
Cr. P. C. In the statement it is clearly mentioned that she was
forcibly taken on the motorcycle by the petitioner and one
another and kept the petitioner’s grandmother house where she
slept separately and has not any sexual molestation. Thereafter,
they walked on foot. It is a different case as to from where she
was recovered and taken to her parents. She was medically
examined and her age has been determined as between 16 to 17
years.
It is submitted that in fact the petitioner and the girl
were in love and the girl being mature, had agreed to run away
but then had second thought and had returned.
Be that as it may, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees
Ten thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Araria in Jokihat P.
S. Case No. 217 of 2010.
Namita ( Navaniti Prasad Singh, J.)