IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5374 of 2011
SANJAY KUMAR RAI, S/O Jagar Nath Rai @ Jai Nath Rai, Resident
of Village- Morshandi, P.S. Motipur, Distt- Muzaffarpur.
..........Petitioner.
Versus
THE STATE OF BIHAR .....Opp. Party.
-----------
02 15.03.2011 The petitioner is in custody in relation to Motipur
P.S. Case No. 165 of 2010 instituted under Section 366(A)/34 of
the Indian Penal Code.
Learned counsel for the petitioner draws my
attention to the statement of the victim girl as recorded under
Section 164 of the Cr.P.C., in which she has clearly stated that
she was in love with the petitioner and out of her own will, she
went with the petitioner, married the petitioner and wants to stay
with the petitioner.
Be that as it may, let the petitioner above named
be released on bail on furnishing bail bonds of Rs. 10,000/-
(Rupees Ten Thousand) with two sureties of like amount each to
the satisfaction of the learned Sub-Divisional Judicial Magistrate
(West), Muzaffarpur, in connection with Motipur P.S. Case No.
165 of 2010.
Bhardwaj/- ( Navaniti Prasad Singh, J.)