High Court Patna High Court - Orders

Heera Sada vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Heera Sada vs The State Of Bihar on 15 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.3077 of 2011
                                      HEERA SADA
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 15.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Admittedly, the victim girl has been recovered and her

statement under section-164 of the Cr.P.C. has been recorded.

Although she has stated that she was forced by petitioner and

other accused to marry with co-accused, Binod Sada @ Binod

Rishideo but Annexure-2 reveals that she voluntarily

solemnized her marriage with the aforesaid Binod Sada @

Binod Rishideo.

The contention of learned counsel for the petitioner is

that aforesaid, Binod Sada @ Binod Rishideo and victim girl

were in love and they solemnized their marriage. Subsequently,

the victim girl made her statement under the pressure of her

parents and that is why she fastened the entire responsibility of

the alleged crime against the petitioner exonerating the

aforesaid Binod Sada @ Binod Rishideo.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Heera Sada be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Saharsa
-2-

Sadar P.S. Case No. 187 of 2010 to the satisfaction of Chief

Judicial Magistrate, Saharsa.

AKV/-                                   (Hemant Kumar Srivastava,J.)