High Court Patna High Court - Orders

Mahesh Kumar vs The State Of Bihar on 20 April, 2015

Patna High Court – Orders
Mahesh Kumar vs The State Of Bihar on 20 April, 2015
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.48000 of 2014
                       Arising Out of PS.Case No. -156 Year- 2014 Thana -SIRDALA District- NAWADA
                 ======================================================
                 Mahesh Kumar Son of Kamta Ram Resident of village- Rajaundh, Police
                 Station- Sirdala, District- Nawada
                                                                 .... .... Petitioner/s
                                                    Versus
                 The State of Bihar
                                                            .... .... Opposite Party/s
                 ======================================================
                 Appearance:
                 For the Petitioner/s         :   Mr.
                 For the Opposite Party/s     : Mr.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE PRABHAT KUMAR JHA
                 ORAL ORDER

3 20-04-2015 Heard both sides.

The petitioner seeks regular bail in Sirdala P.S. Case

No. 156 of 2014 under Sections 376/493 of the Indian Penal Code.

The victim herself stated that she went along with the

petitioner to Rajauli and from there boarded a bus and went to

Kolkata. They solemnized marriage in a temple. She lived with the

petitioner as husband and wife in a rented room but, later on, the

petitioner refused to keep the informant and she was also aborted.

Considering the facts aforesaid, the nature of

allegations made against the petitioner and the fact that the

informant herself alleged that she was 19 years old and she

willingly went along with the petitioner, the above named

petitioner is directed to be enlarged on bail on furnishing bail bond

of Rs. 10,000/- (Ten thousand) with two sureties of the like
Patna High Court Cr.Misc. No.48000 of 2014 (3) dt.20-04-2015

2/2

amount each to the satisfaction of Sri Subhash Kumar, Judicial

Magistrate, 1st Class, Nawada in Sirdala P.S. Case No. 156 of

2014.

(Prabhat Kumar Jha, J)
Dilip/-

  U          T