High Court Patna High Court - Orders

Nagendra Sahani vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Nagendra Sahani vs State Of Bihar on 1 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.23633 of 2008
                               NAGENDRA SAHANI
                                    Versus
                                STATE OF BIHAR
                                 -----------

2. 1.7.2008 Heard.

The case is under Sections 363(A), 366(A),

368 and 120(B)/34 of the Indian Penal Code. The

police after investigation reported the case to be

true only under Sections 366(A) and 376 of the

Indian Penal Code.

The case is of enticing away the daughter of

the informant so as to getting married to her.

However, the statement of the lady recorded

under Section 164 of the Code of Criminal Procedure

indicates as if she had voluntarily left her

father’s house so s to go away and get married to

the petitioner. She has further stated that she was

living peacefully with the petitioner. However, an

order Annexure 5, passed by the Principal Judge,

Family Court, Motihari, East Champaran, indicates

that she was sent to the Remand Home, Gaighat,

Patna, because the learned Judge assessed the age

of the girl at about 17 years.

The contention is that the medical report

indicates that the age of the girl was 16 to 17

years.

It could be a case where the lady could

also be above 18 years or above because an

addition of three years could be made to the

assessment of the age of the girl and as such the

lady cold be said being at the verge of majority.

In that view, as also in view of her

statement that she herself left the house of his

father, let the above named petitioner be directed

to be released from custody on his furnishing a

bond of Rs. 10,000/-( ten thousand) with two

sureties of the like amount each to the

satisfaction of the Additional Sessions Judge 2nd,

Motihari, East Champaran, in Sessions Trial No. 16

of 2008 arising out of Harsidhi P.S.Case No. 177

of 2007.

( Dharnidhar Jha, J.)

Kanth