IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21370 of 2011
Arun Yadav, son of Ramdeo Yadav ---Petitioner.
Versus
The State of Bihar ---Opposite Party
*****
04. 04.11.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State who is armed with carbon
copy of the case diary.
The petitioner apprehends his arrest in connection with
Lakhisarai P.S. Case No. 130/2010 for offences under Section 366A
of the Indian Penal Code, pending before Chief Judicial Magistrate,
Lakhisarai.
In this case instituted against one Pappu Kumar,
petitioner’s name emerged during investigation mainly in the
statement of the victim who recovered after roughly four months
after the detention as the person kidnapping her.
Submission is that in fact the victim and solitary named
accused Pappu Yadav were in soft relationship and in fact statement
under Section 164 of the Code of Criminal Procedure was made
under duress. Taking into consideration, Pappu Kumar has already
been released from custody after detention for about five months.
The victim is minor aged about 15 years and in her statement she
has made allegation against the petitioner also as the person
kidnapping her. He appears not entitled for the privilege sought.
Accordingly, prayer for anticipatory bail of the
petitioner is hereby rejected.
Rajeev/-
( Akhilesh Chandra, J.)