IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.716 of 2010
VIJAY KUMAR RAJAK
Versus
STATE OF BIHAR
-----------
3. 14.09.2010 Heard the bail prayer of the appellant after receipt of lower
court records.
Learned counsel for the appellant submits that as per the
prosecution story, the victim girl had gone out for attending her
Computer classes but she did not come back and later on her mother,
the informant learnt that the appellant had enticed away her victim
daughter. Further submission is that in this case four witnesses were
examined but none is eye witness on the point of taking away of the
girl by the appellant. Learned counsel also submits that the victim girl
was recovered and now she is living a married life but she has not been
examined in this case to support the prosecution story.
In the facts and circumstances of the case, during the
pendency of this appeal, appellant Vijay Kumar Rajak is admitted to
bail on his furnishing bail bond of Rs.10,000/- (ten thousand) each
with two sureties of the like amount each to the satisfaction of the
trial court, i.e. Assistant Sessions Judge, Patna City in S.T.No. 130 of
2005 (Tr. No. 4 of 2005)
The realization of fine imposed on the appellant shall also
remain stayed during the pendency of this appeal.
Jay/ (C.M.Prasad,J)