High Court Patna High Court - Orders

Shivendra Singh vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Shivendra Singh vs State Of Bihar on 9 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23566 of 2010
                                    SHIVENDRA SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 09.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner is languishing in jail since 28.2.2010

in a case registered under Sections 366, 366A/34 of the

Indian Penal Code.

It is alleged that the informant’s daughter was

taken away by this petitioner. Victim gave her statement

under Section 164 Cr. P.C. which has been brought on

record as Annexure-2, suggests that the victim on her own

will went to the petitioner’s house on 12.1.2010 and had

married on 14.1.2010. Learned counsel further submits

that the medical report suggests the age of the victim

between 18 to 19 years as contained in Annexure-3.

Considering the aforesaid submissions, let the

petitioner, namely, Shivendra Singh be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousasnd) with

two sureties of the like amount each to the satisfaction of

S.D.J.M. Sherghati (Gaya) in connection with Sherghati P.S.

Case No. 20 of 2010.

Anand Kr.                                  (Dinesh Kumar Singh, J.)