High Court Patna High Court - Orders

Ranjeet Pal vs The State Of Bihar on 1 June, 2011

Patna High Court – Orders
Ranjeet Pal vs The State Of Bihar on 1 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.14179 of 2011
    RANJEET PAL, son of Ram Narayan Pal, village Bhawanipur, PS Sakri, District Madhubani -
                                        Petitioner.
                                          Versus
                                THE STATE OF BIHAR


          1.

6.2011 Heard learned counsel for the petitioner and the State.
2

The petitioner is accused in a case under sections 365

and 366A/34 of the Penal Code.

The victim girl was recovered and medically

examined. Her age has been assessed as 18 years by the

Radiologist. Although the victim states that she was forcibly taken

by this petitioner, it appears that these two persons were in love

and she went willingly with the boy.

In any event as the petitioner is in custody since

25.1.2011, I direct that the petitioner should be released on bail on

completing six months in custody in Pandaul PS Case No. 18/2011

on furnishing bail bond of rupees ten thousand with two sureties of

the like amount each to the satisfaction of the C.J.M, Madhubani,

subject to the conditions that one of the bailer should be his

father/mother/brother. The bailors should given an undertaking in

writing that the petitioner should appear in court on each and

every date as and when required during the trial and if he absents

for two consecutive dates without cause, the court will be at liberty

to take action not only against the petitioner but also against the

bailers.

            haque                                                   ( Sheema Ali Khan, J.)