High Court Patna High Court - Orders

Kamlesh Sahni vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Kamlesh Sahni vs State Of Bihar on 14 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.20147 of 2010
                     Kamlesh Sahni, son of Upendra Sahni @ Nanhki Sahni,
                     Resident of Village- Ladaura, P.S. Kalyanpur, District-
                     Samastipur. .......................................Petitioner.
                                                   Versus
                     The State of Bihar ..........................Opposite Party.

                     For the petitioner       :- Mr. Ajay Kumar Thakur, Advocate.
                                                  Mr. Ravi Ranjan I, Advocate.
                                                  Mr. Kumar Kaushik, Advocate.
                     For the State             :- Mr. R.P.S. Singh, A.P.P.
                                                   -----------

2. 14. 06. 2010. Heard the parties.

In a criminal prosecution originally instituted for

offences under Sections 363 and 366(A) of the Indian Penal Code in

which subsequently offence under Section 376 of Indian Penal Code

was also added, the petitioner is alleged to have kidnapped one

Punam Kumari, daughter of the informant on certain false pretext.

During the course of investigation, the alleged victim

who was recovered and was examined by the Medical Board and

according to the finding of the Medical Board, she was aged about

18 to 19 years. The statement of the victim has also been recorded

under Section 164 of Cr.P.C. wherein she has denied the entire

prosecution allegation of kidnapping. The petitioner is stated to be

in judicial custody since 13. 03. 2010.

In the aforesaid facts and circumstances of the case, the

above named petitioner is directed to be released on bail in

connection with Sessions Trial No. 290 of 2010 arising out of

Kalyanpur P.S. Case No. 39/10, on furnishing bail bond of Rs.

10,000/- (Ten thousand) with two sureties of the like amount each to

the satisfaction of the Ist Addl. Sessions Judge, Samastipur.

           m.p.                                   ( Birendra Prasad Verma, J.)
 2