High Court Patna High Court - Orders

Rakshi Das &Amp; Anr vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Rakshi Das &Amp; Anr vs State Of Bihar on 11 October, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.30974 of 2010
              1.      RAKSHI DAS SON OF SUNDER DAS
              2.      USHA DEVI, WIFE OF RAKSHI DAS, BOTH RESIDENT OF
                      VILLAGE    DHURUVGAMA,          P.S. KALYANPUR, DISTRICT-
                      SAMASTIPUR
                                                Versus
                                        STATE OF BIHAR .
                                              -----------

2 11.10.2010 Heard learned counsels for the petitioners and the

State.

The offence alleged is under sections 363, 366A/34 of

the Indian Penal Code.

It is submitted that the allegations are not true as it

appears on perusal of the statement of the victim girl under

section 164 Cr.P.C. wherein she has stated that she had gone

on her own with the co-accused Mukesh Das and the parents

of the said Mukesh Das who are petitioner nos. 1 & 2 here

have nothing to do.

Considering the facts and circumstances of the case,

it is directed that in the event of arrest or surrender within a

period of four weeks from today, the petitioners, above named,

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 the Chief Judicial Magistrate, Samastipur, in

connection with Kalyanpur P.S. Case No. 63 of 2010 subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

       Manish/-                                ( Shailesh Kumar Sinha,J.)