IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27921 of 2011
Tinku Kumar, S/O-Satyendra Gope
Versus
The State Of Bihar
-----------
02 08.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Annexure-2 to this petition reveals that the victim has
already returned to her home and her statement has been recorded
under Section 164 of the Cr.P.C. in which she has stated that she has
voluntarily left her home and subsequently, solemnized her marriage
with the petitioner.
Although, victim is said to be minor at the time of the
alleged occurrence but taking into consideration 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 Additional Chief Judicial Magistrate, Hilsa, Nalanda in
connection with Hilsa P.S. Case No. 119 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)