IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13076 of 2011
Pawan Paswan, S/O-Late Pravesh Paswan
Versus
The State Of Bihar
-----------
03 29.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 14.12.2010
in a case registered under Sections 366 A and 120 B of the Indian
Penal Code.
Allegedly, petitioner kidnapped the informant’s
daughter. The victim girl was recovered in course of investigation and
her statement was recorded under Section 164 of the Cr.P.C. in which
she supported the story of her kidnapping. She was also medically
examined and her age was found between 16 to 18 years.
The contention of learned counsel for the petitioner is
that there was love affair between the victim and the petitioner and the
victim herself eloped from her house and subsequently, petitioner and
the victim were caught at the bus stand.
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 Chief Judicial
Magistrate, Aurangabad in connection with Amba P.S. Case No. 92
of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)