IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26649 of 2011
Vikash Kumar @ Bikku
Versus
The State Of Bihar
----------------------------------
2 23-08-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 16.06.2011 in
a case registered under sections-363, 366A of the Indian
Penal Code.
The victim has already returned and her
statement was recorded under Section-164 of the Cr. P.C.
It would appear from perusal of the statement of the victim
recorded under Section-164 of the Cr. P.C. that she was in
love and solemnized her marriage with the petitioner by
her own sweet will though she is said to be mionor at the
time of aforesaid marriage.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let
the petitioner, namely, Vikash Kumar @ Bikku be released
on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) each with two sureties of the like amount each
in connection with Nawada Town P.S. Case No. 295 of
2011 to the satisfaction of Chief Judicial Magistrate,
Nawada.
AKV/- ( Hemant Kumar Srivastava,J.)