High Court Patna High Court - Orders

Ravi Kumar vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Ravi Kumar vs The State Of Bihar on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15104 of 2011
                                 Ravi Kumar, S/O-Raju Mahto
                                            Versus
                                     The State Of Bihar
                                          -----------

03 17.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 13.09.2010 in a case

registered under Sections 366A/34 of the Indian Penal Code.

Admittedly, the victim has already returned to her home

and her statement under Section 164 of the Cr.P.C. has been recorded.

The victim has stated that she was taken away by the petitioner and

his associates and subsequently, petitioner established physical

relationship with her.

The contention of learned counsel for the petitioner is

that petitioner and victim were in love and, as a matter of fact, at the

instigation of the victim, the petitioner solemnized his marriage with

victim in a temple and subsequently, he dropped the victim at her

home but due to pressure of her parents victim took U-turn and stated

a concocted story in her statement recorded under Section 164 of the

Cr.P.C.

Considering 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 Chief Judicial

Magistrate, Patna in connection with Digha P.S. Case No. 180 of

2009.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)